High Court Karnataka High Court

The Commissioner Of Income Tax vs The New India Assurance Co Ltd on 22 October, 2008

Karnataka High Court
The Commissioner Of Income Tax vs The New India Assurance Co Ltd on 22 October, 2008
Author: K.Sreedhar Rao C.R.Kumaraswamy
_ ANQ:  V

 THE,HE11é I¥~;iDIA" z1ssuRAHDIs COMPANY LIMITED
1 _D;r:>.,ND.V1 4TH 'I=I,c>D_P

"  'I«..'?'.AC'f,"_« 1951, ARISING OUT OF ORDER DATED 11.10.2005 AND
PCDRRIGENDDM DATED 20.11.2905 PASSED IN ITA ¥~£0.1533/BANG/2005

_ "F€)R;THE ASSESSMENT YEAR 2001-2002, PRAYING TD FORMULATE THE

*  -SU_BSTANTIAL QUESTIONS OF mw STATED THEREIN AND TO ALLOW
= ~ THE APPEAL AND SET ASIDE THE ORDER PASSED 31' THE INcDME~TAx
"  ., {APPELLATE TRIBUNAL, BANGALORE IN ITA No.1533/BANG/zoos, DATED

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-Izs THE 22"" DAY OF OCTOBER 2oogV'H.._ '=._k
PRESENT _ f  I
THE I--IDr~I'BI_e iV!R.JUS'IICE K.SREEl3HAR;[f{A£)_A1:VV: "
AND        
THE I-«ID~'sI.E MRJUSTICE C;=3.K:£ib§ARAS¥VAM¥'If-,___'Q, T

INCOME TAX APPEAL. 1110.319' DI-* 2eD3A_»A   

Bfimfifim

1 THE COMMISSIONER QHNCOME , 
CRBUILDING  -   ;  1-
QUEENS ROAD ..  ~
BANGALORE  

2 THE INCOME 'I'AP:,._o,I_=I==I.;, ADVOCATE)

U!§JI'P(.BUZ£._f3--ING  
3C~ROA{3 v  
BANGALC)RE_--§ 51591092 ...RESPONDENT

(By “sgI:. M v JAVALI, ADVOCATE)

V * *»THI$”‘INCOME TAX APPEAL IS FILED UNDER SECTION 260-A OF

11.13.2606 AND CORRIGENDUM DATED 20.11.2006 AND CONFIRM THE

‘a.

_,
AX

2

ORDER OF THE APPELLATE COMMISSIONER, CONHRMING TME

PASSED BY THE xwcome TAX omega (ms), WARD 16(3), ..amAi«?,f

K. SREEDHAR RAD, 3., DEUVERED THE FOLLOWING_:- ~ .- __ »

Sri.M.V.JavaIi takes notice for tI’ié:._rv4’e’sponr!e’é:’sut’..v’:’_ ”

I.A.2/2008 is atlowed. The desgyoor 2é3%o%déys§vosn%fit:ng%

the Appeal is condoned.

The substantial que5tion_ A§fjrv’;”j1::t§V1¢v_i’s’-Qoigapeal
is no more res-inteovra…a__riii..iifhlogsoroo decided in
favour of the revenuo In and other batch
of cases. In terms of in the said

case, this Appeai i.s.{oisposed _
Iudge

Sd/-

Judge