High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Hajee Jaffer Shariff on 2 March, 2010

Karnataka High Court
The Commissioner Of Income Tax vs M/S Hajee Jaffer Shariff on 2 March, 2010
Author: K.L.Manjunath & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE X" DAY OF MARCH, 2Ol0y<"zOO

PR£SENT

THE HON'BLE MR.JUSTIcE-KTL.MAN0DNHTHgOR

AND

THE HON'BLE MS. JUSTICE B{vfNRGARATHN§,f*'

I.T.A.NO.lO22/2005"
BETWEEN:

1 THE COMMISSIONER OF INcOME'TAX=.
c.R.BUILDING '- I 2 :.'aV A
QUEENS ROAD." _ 3 _ ,.V I
BANGALORE 1,9 E is" '*0-7«E.

2 THE AsSTcpOmMiSSiONER OF INCOME TAX
cIReLE_5{3)2,, ' ' '-- .9

c R BUILDING 7' 44._ .

QUEENs*ROAD;fBANsALOEE'

APPELLANTS

(By sr;:K.v[ARRvTNDf-COUNSEL FOR SRI. M V

_SESHAQERLR; EoR"RB2ELLANT)

AHD.:-

1 "M/S HAq;E}JAEEER SHARIFF
NO_92~95; RICHMOND ROAD
BANGALORE

-." RESPONDENT

N “§By”Sri: A SHANKAR & M LAVA, COUNSEL FOR
=,REspONDENT)

O This I.T-A. filed u/s.260–A of I.T.Act,

~O”1961 arising out Of Order dated 30-09-2004
passed in ITA No.60}./Bang/1999 for the

Assessment Year 1995*-96, praying that this
HOn’ble Court may be pleased to: /9′
/4

‘l’parties.g~

i. formulate the substantial questions of law
stated therein, ‘V

ii. allow the appeal and set aside the orderskx
passed by the ITAT, Bangalore inc rIlAp”_
No.60l/Bang/1999 dated 3o–o9~20o4 & ,cong1gmp<.-

the order by the Appellate Commissioner

confirming the order passedi by the Vfiastgfi
Commissioner of Income Tax _'Circle:5(3)}e '

Bangalore and etc.

THIS APPEAL. COMING (fir FORD HEARlfiGq"THIS
DAY, NAGARATHNA J, DELIVERED THE FOLLOWING:

3fineMNTp"fi

The Substahtialfwduestiors lo: llaw raised
in this appeal by the revefihe are similar to
the Substantial guestiohs og law which have
been ansyered a§einetfifihe revenue by us today

in ITA NO 1521/2od5,% 3

.°=p"2:EAccordindl§; this appeal is dismissed

as hthiswyappeal is also between the same

Sd/w
JUDGE

% Sd/~
JUDGE