IN THE HIGH CGURT 0? KARNATAKA AT aANGALaREa_ DATED THIS THE 6"§DAY or AUGUST, 2og§Tdtfgd. PRESENT: A iii xi THE HON'BLE MR. JUSTICE K;1,4MAa3¢§a§ai'.i, AND . A4 . _ 'V THE HQN'BLE MR. JUS?:C§ Aia;§AcHaA§Ug;,_Vi INCOME TAX APPEAL fiegiia g§"2¢64 ; BETEPEEEN: M/s. Dastur & Compaay,htd,; Rahefia T0wers(."«" L . 5 M.G. Read, V: Bangaiore--l;' Reg. by ita Jdint fianagihg Diféctor shivji Ray. . __ _%'k __ .. APPELLANT/S [By M/s. §,L.Ni'Rab é Sgfig Anuradha, Advs.] AND: iVCdmmiSsié§efWdf income Tax, 'Karnataka¥I§h' Centpal'RéVenua_Buiiding, QueensfiRoad}; x*2 Bangaioret1;ifii ... RESPONDENT/S
°>._'{By szi,’a.v. Seshachaia, Adv.]
-it-it-it
at Tais ITA is filed u/Sec. 268A sf the Income Tax
Vd”AQtf 1961 arising out 0f the Order dated 9.10.2003
._ “~paasedt in ITA, No.640/Bang/1999 for the assessment
‘«,year 1996~§997 praying to formulate the substantial
question of iaw’ as stated therein and allow the
agpeal and set aside the Order dated 9.10.2003 of
2
the Income Tax Appellate ?ribunal, Bangalore, passed
in ETA. No.64G/Bang/E999 for the Assessment7 year
1996~97 insofar as it relates to rejection cf tee
appeal with regard to the deduction under~Segtiee;
80(0) of the income Tax Act and confixm the e:de:t3
passed by the Commisaimner of income fax jfigpeelsiu *
under Section 80(0) of the Act etc,_
This ETA coming on for Fifialffiearie§;ftfii§Wflay
Manjenath 3., delivered the fallewingz
Qfleeeii
The learned counsel for the–appeileet Set. S.R.
Anuraéha submits that*tHe_appeai*maf*be dismissed as
withdrawn. AccOfdin9lY: fihe aéfiééz i3 dismissed as
withfirawn. 3″4§Lf4.%g iii ‘ N K gf
sax-
judge
Sdfl-
Tudqe
‘V, wfismt ‘