K".iU§.W"§" $3? Kfififififfiuflfl Wtfiw flflflfi?-'Q? fifififiwflflflfifi W§@%-fi CQUW" Q? KARN.&°?&%€& W@%E~§ fififlfi? W? KAflN&"?fi%& HEGM imam' Q? mmmmm W6?-'E 603.1%
IN' THE maxi mum or KARNATAKA AT
namn THIS ms 315* 1:3»: or JUL*jr; -T
rvnmsnzlstir Q 'T1 5 « _ *
THE HOEPBLE MR.JU8'£'ICE 'V'
TI-IE Horrsm. Mmaixmfjcm
Income Tax Appéai 'cf §
Between: ' 'A "
1. THE COMMISSIONER 'OF
CxR.BU1LDI~?¥C3, QU~iE2EE*xi--S"ROAD._
BANGALQREVV;-.
2 THE fo%rjs§2:f§1'<*;9:E _
WARD«..15{.I§§ ..
c;R.'Tv.*3u:v;,D:Na:;,w.QU?.3ENs rzmfi
}3ANGALR"i. K;V ARAVINID, ADV.,]
PRU I?U'5'>E~i€3'FPir"a~rviAM
«_ NO;2?I;,__RBE LAYOUT
" 1'3TH MAEN ROAD
"Jv..P;£\{AGAvR;"7m PHASE
BANGALGRE - 560 078 RESPONDENT
[SRI K MALLAHARAKO, ADV, F01?
SR}. 8 PARTHASARATHI, A.I3V.,}
“2’E’Ir~HS APPEAL IS EA$s§:1::> IN rm no.
1057/ENG/12007, FOR THE ASSESSMENT YEAR 2004-05, PRAYING
VA …_’3.’é’3 FORMULATE THE SUBSTANTIAL QUESTIONS OF LAW STATED
THEREIN, ALLGW THE APPEAL AND SET AS1313 THE ORDER PASSEIZE
BY THE ITAT BANGALORE IN {TA NO. 1857/ENG/2007, DATED 1G-
1i»2-200? CONFIRM THE ORDERS OF’ THE APPELIAKTE
SOMMISSIONER AND THE ASSISTANT COMMISSIONER OF’ INCOME
mwwm Wt7W”‘ wmmammfimwmm mmwm ukmwww ,.f%.;¥,§” mmwmmm fllfifi QWMIW Q? KfiW%fi”§'”fiK& EWWQH C0133? Q?’ Kflfififiiffififi HQQH fiflififl” Q? mmmmwa W¥@§*’§ Cfiim
TAX,CHK1E-i5HL BANGALORE,neTHE1NTERgSf§fi5gfigmcE
ANDEQUflYANDET$w _,, ‘m”1vvfl
THIS APPEAL COMING ON FOR f}AY,;
SHYLENDRA KUMARJ, DELIVERED :’?’H>E”FO§.i,()W3NV(3E._’ V
Sri. M V Seshachala, (:<;11':1$e1 Vfz;rVV'%tV.f;é"a;§pe:1é::ts
–~ revenue has filed 3. to Withdraw
the appeai in the accepted the
law as $3,. in the case 0f
TAX us. KOODAITHL
in 120091309 rm
113 [B§r:r;];’ _ ‘ ”
ieamed counsel for the respondent
has “r10’vc);§}j§é;C§;:i’01; for withérawal Of the appeal}.
3} ,__””%AAc§;d§di§ig1y, this appea} is dismissed as withdrawn.
55/9
Judg3
Sd/5
Ju&§§
AN/-