IN THE HIGH COURT 0? KARNATA1<.A AT%MéANéALéaE&.
DATED THIS THE 5*" ::sAY°oF }5\_ PiiIL;"2§0§_
mess»: _ % V
THE HON'BLE MR$..JUS"{I'$é'E'.-1A?<£J_ULT§ACHELLTJR
THE HO{\|.'B LE_ ms
Betweersc- "
1.
:9
The ‘£om’n-.%ssicing’r of”En’t:nme Tax,
C.R.Building,’
Queensaoad, ‘ .
Bangaloré. =
. Income Ta>k”_Gf’fvicer,
T ” £nte.r_natio:iat__ Taxaticn,
._Banga–!9re.f-._.L
…AppeI|ants
“(By Sr%.bé’.V.Seshacha|a. Adm.)
Sateilite Centre,
Government of India,
Department of Space,
Vimanapura Post,
Bangaiore.
…R.espondent
This ;’f_F fl flied under Section 260~A”-of I.T.. ‘
1961 arising out of order dated 11.7.2008; *
No.72/Bang/2008 (rm ~o.7s3;’3ng/zoos), tms V the
assessment year 1998-1999, praying…t;; fonnuiate:”-1f_h’e;*
substantial questions of {aw as.statedVtfiare!n and ‘anew the
appeal and set aside the .9rd_er passed by” ‘S;h.e_H IIJAT
Bangalore in SP No.72/Bang/20£J8~V.(ITA N9.’?53{Bneg/2008)
dated 11.7.2008 confirm the orders. of the_Incorf:ne Tax
Officer, Internationa! Taxaztion,’..Bangalo’refi.
This 1′? :4 coming onflfgor. MANJULA
CHELLUR, 1., deifyefefithfjéfn!i§;;wing*: ‘».’_V_ V n
we M-
A
Appéai ‘in tfierms of memo.
Sd/-
” nnnnn judge
s&/-
Euéfie