Karnataka High Court
The Commissioner Of Income Tax vs National Insurance Co Ltd on 22 October, 2008
._ NAT'I{)I'§AL INSURANCECOMPANY LIMITED
'DIVISIONAL--OFFICE - 3," """
v.' SR1 'LAKSHM1'COMP_'LEX
'1,S~1?'-$9, '3T.'MARK'S ROAD
I (BY IS'5§3§_II§IM\(JIf3.\)'I?:\E;I,ADV€>CATE)
" , 195:1, ARISING OUT OF GRDER DATED 28.032005 PASSED IN
A HA NQ,1S53/BANG/2005 FOR THE ASSESSMENT YEAR 2661-2002,
Pi?A'.'I£_\£C-3' TO FGRMULATE THE SUBSTANTIAL QUESTICWS CIF LAW
__I$T}7-.TEDA THEREIN AND? TO ALLOW THE APPEAL AND SET ASIDE THE
.:""I3'2--~~ITA NOJSS3/EANG/2005, DATED 28.09.2006 AND CONFIRM THE
",0RDERS OF THE APPELLATE COMMISSIONER AND THE INCOME TAX
" -I «~ OFFICER (TBS), WARD 16(2), BANGALORE.
IN THE HIGH cousrr or KARNATAKA AT sANGALc}9;;:%iI'LV;I
DATED was THE 22"" DAY OF OCTOBER.gj0OV8.I:'V: ~ ~
PRESENV ,I L "I ?6L' V. ¢
7:42 HUMBLE MRJUSTICE K:.sRE,E_o:LHAa'1 5
AND ° . " ' I I
THE HOWBLE MR.JUSTIC*ELC4f§.KUMAR.£§S'WfiK£§éi'Y'
INCOME TAX A?PEALI-.'a"§;_:~3S9IA _OF12G08
§
1 THE commxssxcwea oF"INc:5:«4é-"réx, "
C.R. Bu1LD1m3_.«..Q;:EeN;s agar: -
aANsAa_ogE:_ * 2
2 THE Iwcizgae-fix d:5F1c_é':{i(*rt>é;');' 1
WARDe1fi_('.2),_ L2.§:';.,__B,1_.II*;._ ':.Ne, ~
QUEENS R~'L)3§>JZ?, BANGALORE _ APPELLANTS
(BYISRIII: M v JIKDIVOCATE)
ANQ;
aa.N<:.Aa_c§RvE' " .s'so";acV1. RESPONDENT
‘INCOME TAX APPEAL IS FILED UNDER SECTION 260% OF
‘ORDER PASSED BY THE INCOME-TAX APPELLATE TRIBUNAL, EANGALORE
4/