High Court Karnataka High Court

The Commissioner Of Income Tax vs Sri Ellappa Chandran on 31 July, 2009

Karnataka High Court
The Commissioner Of Income Tax vs Sri Ellappa Chandran on 31 July, 2009
Author: D.V.Shylendra Kumar Kumar
IN mm mm»: COURT or KARNATAKA AT smegma
l)A'I'ED THIS THE 315'!' mar 01? JULY, 
rnasmrr    " 'A
THE Horrnm MR.JUS'l'!CE D V snvmmxiaa 
A119  %  fTf \  1: « _ Q 1' "
THE HOFPBLE MR.JUB'I"I;{3E  , 
Income Taxfii'-meal  . «. VV  
Between:   A"  
1. THE COMMISSIONER OF 11~:c:_6M_E"=::_ax .'

C.R,BUiLDiNG, QUE§1E~E'~§S ROAD  j' V 
BANGALORE  '   

2 THE1Nc0ME;_TA.X QAFFICERV  V "

WARD - 159,1'. C': R E3UiL£)_iN€},  ' 

QUEENS 390523' . A  _'  * 

       APPELLANFS
V ....   '(E-I'§»'.__SR§«..MVSESHAGHALA,ADV,85
'  1';sR1'.*»3;'vARAv:ND,Abv.,}

SR1 VVELLAPPA CHANDRAN
NO.4fJ9., Sim c2033' 4  ~~
; ':23: LAYG.Ej'I','J P NAGAR
 ?§r_H' :=HAsE,"£3A_1~§(3.aL.oRE  RESPONIDENT

  _ {SR1 K MEALL.AHARA.O,ADV., FOR
»   SR}. 3 PARTHASARA'£'§~iI,A£)V.,]

 THIS :A?}5EAL IS m.E::> UNDER sac. 260-A OF' E.'I'.AC'F, 1961
ARIS--INGf om' mp' 012932 DATED 31-a5--2o-3*?' PASSED m m NO.

 278/BN{};{20Q'?, FOR THE ASSESSMENT YEAR 2004-O5, PRAYING TO
 V' E'QRM"U'L.i¥}'E THE SUBSTANTIAL QUESFIONS OF LAW S'I'A'I'E{}
~'I'HER;EIN, ALLOW THE APPEAL AND SET ASIDE THE OREER PASSED
' T ' -_E$V"1'--._T}i'E ETA'? BANGALORE IN ETA NO. 278/ENG/200?, DATED 31-05»
'-- EGG? CONFIRM THE ORDERS GP' THE APPELLATE GOMMISSIOPJER

C{}NF'iRMENG THE ORDER' PASSED BY THE INCOME TAX OFFTCER,

 "WARD -- 15{I§, BANGALGRE, IN THE ENFEREST OP' JUSTECE AND

K.ML¥UW" U?' fifl.fiWfi."W«.%fio Héfiw @fl5iW"'-@.2I"'*' mmflmw. WEQW €03}??? WW KARNfl'?A§€& Hififi flfiififi? $33 %%fiNA"fAKA Wfifi mum QF KfihM'\%.&?&W% fifififi QQMR

EQUITY AND E'I'C.,.



lzwww KW %&.W*vE%"fi"fi.l€9% WWW fififim'-'W? fifififl-'«lAW§"&%& Méfifi fifliéfi'? WW fiAl%E%fi.7€&%fil Mfllwfi flmfifiy Q? KAm«l&TMm. WQH CQREQY W M&%M%?A§% Wfiimfi QQMR

THIS APPEAL COMING ON FOR HEARING, THIS DAY, [3 V
SHYLENDRA l{UMAi32.J., DELIVERED THE FOLLOWING: 

JUDGMENT

Sri. M V Seshachala, learned

— revenue has filed a memo seeI§iI3.g:’m«:’iinisSi{2_Ii1’*£0.,V:i&?i§;hiira¢az_

the appeal in the wake of 31¢. réliezlue
law as declared by Bombéljk easel’ of
‘comfisszoma KOODATHIL
KALLYATAN lllin [2009] 309 rm

2. for the respondent

has n0vv”‘0b’jectix>iVl of the appeal.

_ 3. V, appeal is aismimed as withdrawn.

sd/s
J M1976

Sd/5

Ju&g’?”§’