High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Pro Seal Closures (Pvt) Ltd on 22 July, 2008

Karnataka High Court
The Commissioner Of Income Tax vs M/S Pro Seal Closures (Pvt) Ltd on 22 July, 2008
Author: K.L.Manjunath & B.V.Nagarathna


uuusx: ur mvuuvnunnn nturl t…uUIfA!,.A IU-\!<NA"!Ai(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COUi

EH THE HISH coma? 03 xARHAmAxA, aaxgagefix,

mama Ti-I13 was 221433 am' at' J:3Lir:'_:'é£3-;':é_§;-«.:

PRES EN'?

‘ms ¥~ICilG’BLE MR.JUS’I’ZiZ_CE

.:awn * vv
THE HDN’BLE Mas.:fisi:$3 5$v.fiaaAaS$HNA
gta Ro’§33 §fjE32£ H’ x

EE’}’iIfE£iQ

1 was co:-1r§z:.ss_1’2:sb:Ei=§ 9;:-* .T:;2~:::1,ir:’inéiv 3j_»~.’:y:.f§.:r;”Vj’ ‘

c.a. EQILB£§G5..U
essays mAn**;”-*
aAmsaaagE.;_

2 ms I3E_1=»:;r’:*.7~:’ _Ci§.%efie1I$’SI¥3b3EiF?. as mcmn Tax
flGHFEHY”CIRC%E*§{é}
:13. R’. EGELBI 51:’; v ._
s:.g:.;Es:s35_¢ man’, .3321.-s1c;.’a§;.s::re.E

. . . APPELLFMT3.

‘ “=.;E§é:i; xx? ségaxtfinna, AfiVGCATE3

}~%,»’3_ .1′>’}§:%;f?$m:. cznesupcas (EV?) LT!)
“*–1:«:9;5fi-, *1. 5′? FLGGR, I MAI!-I Rom),
1>’.;_e«:.;u.:;;n.1=: 11 91-mas, EMIGALGRE
V REPONDENT
:Bysri. $.N.3HYRfiBBfiS, REVGCATE?

This Li..'{‘.R. film}? 11/5. 261113. at ‘aha Inanma Tax

East, 1%}. arising out of order dated 29.2.2004

gaaw in ETA ms. Sswaangffififii for the
assemmant yeast 1996-9’? praying ta fmrmulate the
suiastantial questions Qf law” stated therein and

eta.

3. fieing aggrieved by the crder of &$3§3sing

Gfficar, aasassea filed an 3ppaal_fEéf§:§f;gh§

Cammifiaianar cf Efififlmé Tax Appeaks,$EfiéQ2llq#§§ a
tha appeal in part anfifi h$l§i tfiét\ the 3nss’

incurred fly the assefisge fhr’the_afirliérIfi@ar9

has ta be given dé3fi§tign3 nfi§£ie%§c$mgutin§
fiafluctians un&arT$acti§fl §§$§t,.fiq§§ié§ed by the
aams, the revanuéVufi§§%VVafi F§E§aal befara the
Insane Tgx Q§@pe;ia%%; §$i5un%;}: The Income Tax
Ag§eilat%fl?§§bfin§i{§§i1%,fiiamissing the appeal uf
thg~r%v¥§%é held §fiéfi”%hé reasans given by the

Cami35iane£:Tafa I§E&mé Tax, Appaala were nat

*-“‘” WV ‘=\H.I\WHu-mu mun K.-UUEA(‘.AF,.– RAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF l(ARNA’i”AKA I-HGH COURT OF KARNATAKA HEGH CCU!

acaagtabla “ané.V cénfi;@nfi the ordax at
C¢$mi3sidpér~cf inagme_Tax Agpeals and directed

tfia_.%s3gs3ifiq ,§£fiser tn accegt the aumputaticn

; V made by §h§:$53é$§ée under Sectian SOHHC, as the

‘}j3amE is in abcafidance with law.

A Xf$, *?he .fcllawing substantial questians ef

A §l$#’aip fiaisefi in thia apgeal;

liflhether the Aggellata
autherities ware carract in
halaing that brought ferward af
lasaas af earliar year shaubd mat
he deéuctaé frcm the prafit af

(§/

.M5u

…….m. -..-. mvqnlvrnl-\i\r\ naun \.,\JUlf!_. naamlnxnlsn. MEUH LUUKI OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HSGH COUI

Afifiesaifig fifficer ta fmilew the guidelinefiziasued

fly’ the Hnn’bla Sugrame Ccurt &§5’* fiQm§Qta
fiafluctiana uafiar Séction gamma af~th#fInéaaa fax =
&$t. In the cirsumstancefi, thfilfiifegtidnxissued’

fir the Emaame Tax P@§e;laéé Trihu§&; fi$31:6 fie

deleted.

?. Amcardingiyg this afifiéai i3 disgoaed of.

SCI/\-

;.: . ».%,»_a – Judge

Sd/-

Judge