High Court Karnataka High Court

The Commissioner Of Income Tax vs Shri K M Chandra on 18 March, 2008

Karnataka High Court
The Commissioner Of Income Tax vs Shri K M Chandra on 18 March, 2008
Author: Deepak Verma Byrareddy
TN THE HI"'I-I C()U"'i' OF K1'=';RNATms.n' " * AT    _

DATED THIS THE 13"" DAY o1~' MARcI;I2oo3   é  * x °



11.... -..0..'B,..-E JiJsT1,E;ANA.1§D BYRAREDDY

 

  

1. The Comniissidagr u_C'=  ~ 
inccjme--tii3§,.Lv'TJenfif:i% Qirrgle, _
C._'R.' %Buiidin"g,~ 'Qutnghs. -

Ban8&191'6 ' "   

2. The; DepL iiy  of
%.ifi<:onia Tax, CiE'L3.1G77(1).

  
    fQueen's Roatia
  LA (B$i"Shri:.}\ri;'§7.Seshachulu Advocate)

   

-----..-..u~_

 s1..-a:»:.M.c1......:,.,,

1310-.18, 27th Main Road,

 lSee*.o:', H;S.F..Lay;-ut,

% Batigaloré-56_0 034.  RESPONDENT

-tun W

This ITA is fiied isficier 269-A :31′ 1.1′. “:’–‘~=.~as.=1.-,;.. 1 $51’

arising out of _ order” dated .27.04..2007 ‘PTA N9. ‘

‘=l43l/fflang/2005′ for the Assessmerii ygax. 2002-{l3’iitxl.je’ ‘. ”

‘This appeal coming on for

VERMA J., delivered the following:- ‘

“iu1_ M.’\I’.Seshachtfi’a;&’ V

2.” A memq afifillunls seeking In
wilhdraw and considered. The

apwlle-.f*.’ ‘-.=-.*L……if’f;~’:’-.=-.1 !l1..-.~ -appefl. The I.1ppt_!;I,l

an
. 75′