IN THE HIGH comm OF KARNATAKA AT BANGALQRE
DATED THIS THE 18'?" DAY OE DECEMBER.
PRESENT
THE HONBLE MRSJUSTICE M+%§~i$}JUI4A"C§~IfiF;§.I#i}R'_'
AND
THE HONBLE MRS .JUSTI.CE E'§'v,NAEGA:;{A'I}1.NA'
1.T.A.No.296g2004 V' " K ' V
BETWEEN:
1 THE c0MIm;S:w"*1oE_EE 0~E1'N¢dME..:£'Ax
cREu1LE11xi;:;§«.~_ ~ .
QUEENS . '
EAN'GAmm':_; _
2 THE EEPUTyi._C0M'MJ' -SIONER
OEINEOME
cEN1?RE.cIRcLE+1 _
C.R.BU"ILDvING'_ ' '
QUEENS EQAD
.....
‘ » A …APPELLANTS
{Ey:S;–~.;:’: M ADV.)
‘M/S _i§Ajl’JSH COFFEE ESTATE
._ ;No;.9;’ SESHADRI ROAD,
_BAN?’GALORE.
\\./”\
… RESPONDENT
{By Sri: ASHOK KULKARNI COUNSEL
FOR M/S K R PRASAD}
This: I.T.A filed ti/S.250A of the Income Tax Act, 1961
arising out of order dated 28.1 1.2003 passed in ITA No.
744 / Bang/ 2000 for the assessment year 1990-91 praying
that this Hon’ble Court may be pleased to:
i) formulate the substantial questions of law stated tiaereixy , A’
ii) allow the appeal and set aside the orders passed =
Income ‘1″ ax Appellate Tribunal, Bangalore_ _i.11l’~-._I’I’A_:”* No.’
744/Bang/2000 dated 28.11.2003 _eon.firn1ing order
passed by the Appellate Commissioner_Hand’?_pcor1s.eq–L1er1t1yV A
confirm the letter issued by the Assessing Officer
14.9.1999 etc.
Thésc ITA coming on thiisllllday,
MANJULA CHELLUR J. deliveredthe~fol’l»owing:A
JUfidMEfiif»L
In terms of A3186/2004 dated
9.12.2009, this 5.;:plé.a1′–_V:s’ agsjmsed £1: »
I a
Sd/~
JUDGE
Sd/~
E I UDGE