High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Saraswathi Estate on 18 December, 2009

Karnataka High Court
The Commissioner Of Income Tax vs M/S Saraswathi Estate on 18 December, 2009
Author: Manjula Chellur B.V.Nagarathna
, 1 AALLLA
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 18TH DAY OF DECEMBER, 2009

PRESENT

THE HONBLE3 MRSJUSTICE MANJULA CHELLURCTP.

AND

THE HONBLP3 MRSJUSTICE B.V.NAGARAffIiNAA_O.:'*  A

I.T.A.NO.293/2004
BETWEEN:

1 THE COMMISSIONER OF 1NC'QME~'1'AX  
c RBUILDING  _  ._ '
QUEENS ROAD
BANGALORE

2 THF3 1:»Eptfiry~.COMMIS.s1ONI«:R
OIWINCOOME 'f'AX    "
CP3N'17REAOCIRCLE}'I _ 
c_R.BU1.LD1NG-._
gi--5£«:B:Ns ROAD

 'BANGALORE; «  ..... V4 »

. ..Al?-'PELLANTS

{B'y"Sr-i; A21' *§§ii"SsI%;':'3V'I§£Ac1v1ALA, ADV.)

-'AND  z 

A V' *   SARASWATHI ESTATE

N019,  HADRI ROAD

 _«B;4;---. NOALORE.

... RESPONDENT

{By Sri: ASHOK KULKARNI COUNSEL
FOR M/S K R PRASAD)

‘1
_ 4 _

This ‘.T.A filed u/s.280A of the Income “Fax Act, 1961
arising out of order dated 28.1 1.2003 passed in [TA No.
745/Bang/2000 for the assessment year 1991-92 praying
that this H0n’b1e Court may be pleased to:

i) formulate the substantial questions of law stated therein.

ii) allow the appeal and set aside the orders passed by”-the
income Tax Appellate Tribunal, Bangalore in ETA
745/ Bang/ 2000 dated 28.11.2003 confirming __tThe*é)’rde1’i.~V
passed by the Appellate Commissioner and C0AnseqU.et1tity» 0 4_
Confirm the letter issued by the Assessing.{3’ffieer”dated _u 90

31.5.2000 etc.

Thés ETA coming on for or:_Tthis..

MANJULA CHELLUR J, delivered the fei2o§xring:-
JUDGMefi3_V”0fl
In terms of the dated
9.12.2009, this appeal is