m THE HIGH councr or KARNATAKA AT amA;ogeO%-
DATED THIS THE 22"" DAY or-' ocroaeamaa
PRESENT A =
THE HON'BLE MRJUSTICE K__.SR
AND _
THE HON'BLE MR.JUs1'ICE"€I'.R.KUMARASwAM¥~
INCOME TAX ,A PPEAL---2\1€§';29-5_ 0152303
1 THE COMMISSECNER cfnfinctgraé' rgx K
c: R BUlLDIlfa'L'§\..V
QUEENS ROAD . '
BANGALCDRS' 1. V " '-'
2 THE _INCOM£E.TAXfi?JFF1CER (TBS) ' '
w,tgRD«16(3'} . _'
c R-.Bu':u>iNc;s,.jQuEENs,R(2Ao
BANGALORE ' _ ' v ...APPELLANTS
(BY SR1-QM v's§sVHAcHAz;1$., ADVOCATE)
'
THENEW INDIA ASSURANCE COMPANY LIMITED
"D_.0'.NO;?. £40.24'
voKi<AL1GAR"'aHAvm'
HUDSON CIRCLE
3AHG;aL0RF~_5?so 001 ...R'£~SPONDENT
(wsiezl: M v EAVALI, ADVOCATE)
VDTHIS mcome mx APPEAL IS man UNDER sscnow 260-A o:=
1' _I.T.ACT.,.* 1961, ARISING OUT OF ORDER DATED 11.10.2006 AND
~.,..CORRIGENDUM DATED 20.11.2006 PASSED IN ITA NO.1517/BANG/2005
V FOR THE ASSESSMENT YEAR 2001-2002, PRAYING TO FORMULATE THE
~ SUDBSTANTIAL QUESTIONS OF LAW STATED THEREIN AND TO ALLOW
"THE APPEAL AND SET ASIDE THE ORDER PASSED BY THE INCOME-TAX
" APPELLATE TRIBUNAL, BANGALORE IN ETA NO.1517/BANG{2005, DATED
11.10.2006
AND CORRIGENDUM DATED 20.11.2606 AND CONFIRM THE
%/
2
ORDER OF THE APPELLATE COMMISSIONER, CONFIRMING THEVICIRQER
masses BY THE INCOME TAX OFFICER (ms), WARD 15(3), BAfSi§§:’xLft3_R’cE,
THIS INCOME “mx APPEAL COMING ON FOR Oaosés I.
K. SREEDHAR RAG, J., DELIVERED THE FOLLOWING: H ” ‘
Sri._M.V.Javaii takes notice for £i?e:i”§$i30n5§§iIi.». «. TA
I.A.2/2008 is aliowed. Tiiéwfieiay of filing
the Appeai is condoned.’
The substa;-ntisi. ¢£Aa:asaV;~;t.ioI_1;…gai:f~.ia_v¥;{ iI1_:v9_!ved in this appeal
is no “TOTE.T&5″il1tE>§gré::i:.3′!1d”fihé sa’me*’has been decided in
favour of thv:e._re’:\.{ferIuiéiijitsi.T;Ifi._Ij’c,_245/2008 and other batch
of cases. In fiiikiigment rendered in the said
cass, this is Iiisposed of.
Sd/–
Iudge
Sd/-e
Judge