High Court Karnataka High Court

M/S Itc Hotels Ltd vs The Commissioner Of Income Tax … on 25 August, 2008

Karnataka High Court
M/S Itc Hotels Ltd vs The Commissioner Of Income Tax … on 25 August, 2008
Author: K.L.Manjunath & A.S.Pachhapure
; fie Comfixssiwner 0f"Inc0me"Tax,
'Bamqa;o:e.,  'nv ... RESPQNDENT/S

'*A5t,=,1§a:, arising out of Order dated 3o.5.23e4

 " _3 of tha appeal anfi set aside the Qrder pa$sed by

Efi THE HIGH COURT 0? KARNATAKA A? BANGALoRa_
QATEB THEE ?HE 25"{:mY SF AUGUST, 29Qa, fi.
PRESEN?: ' '
?HE HON'BLE MR. JUSTICE K.L. MA§Ju£§?$ :  

AND _. -_ . . .

THE HON’ELE MR. JUSTECE A{s, §Aca3A@vR£’ ‘

20q<:%

E§COM£ TAX APPEAL §§;§g§_g§.

BETWEEN:

M/s. ETC Hotels L:d.,[

A~9, was Road,i f’_ _ . .

Qatab Enstit§ti&$3ifi,reap P
New Delhi~l1fl_Q573 ” _'{At ;
Rep. by its Di:ec§Qr.Ria2 Ahmedg’ … fi?PELLANT/S

{By Mrs; fi;Rama é §}¥éhkétésh, Adv5.}
AND:

§Ey’Sri;=M;VL§eshachala, Adv.}
~ir~k-~k-

” Th;s I?A is filefi ufS@C.26GA of the income Tax

-§as$ed in §TA[ N0.§?2/Bang/2991 far the assessment

ear 1§97~98 praying to admit the agpeai in rexpect
f ihe subsiantial questions of law set Gut in para

éhe imceme tax Appellate Tribunal in ETA
NO.1?2/Bang/2001 etc.