_ HUBLE-580 O'2.~'3
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD " '
DATED THIS THE 231w DAY OF :s,EPrE:»iBEAR_.2ooA ' ~ A
PRESENT _
THE HONBLE MR.JUST4iCifiiV'.Ci.SAI3HP§HiT
THE HONBLE MR.JfiS'2?:c;$iT-Vs':"N:;sAT§A1f§A_;:;AYANA
1;A_z::A}A"P_ P1:a;;AV i..1:1'~'Icij'.'_5fzV:5"gr.=::«:'>:V'§4
Between: 1 . A '
SR1 sREN§K1::A;;Ax}';'zéATAie:A; " V
sgo sR1;vANEc.L;AND:'gV ' _
KOPPIKAR ROAD,§*{UBLI-580 020- .
AGED AB'oUT_53
_ _ A ...APPELLAN'I'
(By Sri, .°A1§THA'sA';RATH1, A 0%., )
'T_H1«;_ C3FFICER,
wt'*RDf53(93' A
HDUDA BU I,L13;_;~:c3,
RESPONDENT
‘ “..jj{.;s”y’s;::_M ii SHESHACHALA, Am. ,1
_ _ THIS 1.T.A mm U/S. 260A 01:’ THE INCOME TAX ACT’,
‘”19e:1 ARISING OUT or? ORDER DATED 17.5.2004 PASSED IN
‘If~1T~; NO.i4′?8/BANG/2003 FOR THE ASSESSMENT YEAR
“.1993-99 PRAY¥NG THAT THIS HONBLE comm MAY BE
PLEASED TO FORMULATE THE SUBSFANTIAL QUEs?§*ioi§V’_’o.§f _
LAW STATED THEREIN AND ALLOW THE APPEAL”AND’eVSE’I’ —
ASIDE THE ORDER op’ THE TRIBUNAL BEAI§¥I*I€G..}~’§’A’*~.}\I0A. ‘
1478/BANG/2003 DATED 17.6.2804 E’§:’C.”,” ‘
THIS ETA comma 02»: FOR ;”1HEA[Q1~z=§ro’To’~’?s.f§’i1S’
SABHAHIT J., DELIVERED THE i?O14.LOWINhG’:=
This appeal by being
aggrieved by Income–tax
Appellate Bench ‘C’ in
17.6.2o04 for the
assessment: ‘year the order passed
V by ‘Com1f1i:’ssi_’o’1ier V’of vlncome-tax (Appeals), Hubli,
iiad “” M ed the order passed by the
wherein the transaction declared
V . in returns as cash credit under Section 68
H K e..1_111e§:f.:)Iained investment under Section 69 of the
i Act, 196 1.
\gz.§»
2. The substantial questions of
our determination in this appeal are,
1) Whether the finding of the Iiacorneélifajt ‘
Appellate Tribunal that sale”
as revealed in the _ret_1nns’-F1166:
taxable under Sections-58 69 or
Income-tax Act, is” ~a’rbitrary for
non consideration’o§.fa,c:t as to
whether the goods sold’ ‘Ilncier the
trar1sactio:1s ‘relied up’or1.4by.l’the’ae3esse are
T the which had declared
under” ~- ap’;31iz:atio1ji “f1_led”1:1n:der Voluntary
Declaratiorfiof Itieome ~Se’heI}:1e 1997, which
waellautteci-tptfii: by reveime?
2) mt orde1;?A’«l ff
questions of law have
_ in I’I’A.No.186/2004 arising on
law decided on 22.9.2008 by a
d latdetailederder pronounced scparatery.
‘ For the reasons assigned in the said appeal,
T “l’I’A.No. 186/ 2004, which is applicable on all fours to
the facts of the present case, we answer the
\5a&_
substantial question of law No.1 in
substantial question of law No.2 §is”per V’
pass the following: V
% é
The appeal is the
Income—tax Appellate ‘Bench ‘C’ in
I’l’A.l\¥o. 1478/ ..ssssssment ymr
1993-99 l passed by the
Commissioxislslvlldf “ll-Iubli, who inturn had
confirmed the by the Assesssing Officer,
_ ‘set aside: the matter is remitted to the
for passing fresh orders in the light
sf’ made in the body of the order.
361/-3′
Judg3
301/-.2
Jud ‘*”‘
TI ge