High Court Karnataka High Court

The Commissioner Of Income Tax vs Sri M M Kalappa on 31 July, 2009

Karnataka High Court
The Commissioner Of Income Tax vs Sri M M Kalappa on 31 July, 2009
Author: D.V.Shylendra Kumar Kumar
%".'.'.TQi3W' W? Kfifiwfiffifiifi MGM  mwamm MW?" Cfiifim" WW mmfimmm Héfifi CWURT G? mmwmmm Mfififi QQURT Q? Kfi%Mflf§"AE€& HEGM mam

IN ms men count? or mnxxrmu A'!_'_ 
mm-no mas ms 315'! DAY or Jay;  "

mm HoK*nm 1uR..Ius'r1c1:. 15 V  
THE HOIPBLE Mmmsmjcn  
Income  Apyea: of V4

Between:

1. THE commgssgoum' 'C>F¥T{r3t:x31gg_;; TAX: 2 R
c.R.Bu1L:3i'm_,_ QUEENS ROAD '  .. 
BANGAi.;.GR4EfV . «   

2 TPiEINCOMB3.;f§'AX {_)'F'P'I<'--.'.ER_ 
wzam;  113(1),  "R E31,IILii)1r-£{3",""' '
QUEENsRRr3Ap'R%.%    j
BANGALORE'.f-,    APPELLANTS

  " _ [fiat   SESHACHA1A,ADV.,8s
~   sm. KVARAVIND,ADV.,]

 sRm_§v:...KA1¢APPA
  Trina'? _NQ.'3<)6, III FLOOR
 .IQBr'&.L FILM-A,36.
.  MELLFERSROAD
 B_EI~?3Q~N TOWN
BAI§IGALORE~--560 045  RESPONDENT

[SR§ K MALXABARAO, ADV., FOR
SR}. 8 §’Af~?’i’HASARATHI, ADV.,}

THiS A§3’I”EAL IS FSLED UNDER SEC. 260-A OF’ i.’I’.A{3’i’, 1961

…ARIS¥NG GUT OF ORDER DATED 31-03-2007 PASSED IN ITA NO.

262/’8NGf2{)O7, FOR THE ASSESSMENT YEAR 2004-05, PRAYINC} TO
FORMULATE THE SU}E3f3’I’ANI’IAL QUES’l’iGNS OF’ LAW STATED
THEREIN, ALLOW THE APPEAL AND SET ASIDE THE ORDER PASSED
BY THE ITAT BANCEALORE IN PTA NO. 262/ENG/2067, DATED 31-05»
2007 CONFIRM THE ORDERS OF THE APPELLATE CQMMESSIONER
CONFIRMING THE} GRDER PASSED BY THE INCOME TAX OF’FiCER,

W$’.§§”§ fififim

‘WW”M*’9M’!U$lT W ww’mm#%m§MWW mwm mwwmf ,M:,§”” mmmwwzmmm WWW €Jfi;fi%ifi”¥” cw mmmmm Mififi emmw 6?? Kflflwflffififl fifififl CQUW’ Q? W’AR%.&”%'”fia

WARE – 15(1), BANGALORE, IN THE 1Nrz3REsT”.zi§31′;3iiS?:’CE_fAND
EQUITY AND A’

THIS Ai°PEAL comma on §’o’R>’ ‘HEAr§2INe,:”*r:a1s ‘1§AYH,”;D’ivx

SHYLENDRA KUMAR.J., DELIVERED vmE:_-1i%Qi,LQ\js&’ING~:

Sri. M V Seshacfiala, appeliants
, revenue has filed 5; éérmission to withdraw
the appeal in accepted the
law as in the case of
, mx vs. KOODATHIL
mported in 120091309 11212

113[Bon;}_AA_k%’ ‘. A

2. Itzariled counsel for the respondent

‘n.A§LS {lQ”Q13j§§Ct:£{3fl for withdrawal of the appeai.

_ 3. Aaébiviingly, this appeal is dismissed as withdrawn.

561/ ‘3
Judg3

Sd/S
J u&§§

AN/—