High Court Karnataka High Court

M/S Itc Hotels Ltd vs The Commissioner Of Income Tax … on 20 October, 2008

Karnataka High Court
M/S Itc Hotels Ltd vs The Commissioner Of Income Tax … on 20 October, 2008
Author: K.Sreedhar Rao C.R.Kumaraswamy
as manual

a mfygiu ur nnmvnanna waun L.UUKi U?" KARNATAKA HIGH COUERT OF KARNATAKA HEGH COURT 0? KARNA'¥"AKA HIGH CC

33% 'IEEE E'II€.-"EH COURT GE' K}xF.2*¥AT1's.I{P;, BERG-ALGRLET

sgaga @333 TEE zswiaax $3 Gcraaxa géQ§ [ ,

PRESfl'¥T

*§.*a:=": zmrwazm ma. JUSTICE 

Afim
wag H£fi’ELE aa. JUs?Ic$f$gR,KfiHAfi3swgM¥
: . er ..I..15:t:’x :§..5E:i_ «:«:r . 2’aé§’

1 M53 1&3 aQrE§3p;§3t*=
“IEB$SQE,fififiKQR,a ‘
NS 25, SAREE¥ asag %
&sA:€G.=;:;aP£:_-‘§i.:A.L’. ._ ”
Eegiteti.’ by’-.itS’ ,t;97<:::c:;34sVtit11t€:d
.A.%:t::::: n*a3.?' 7E?.i'a"z Ahamefi.

% ” *% %%%%% …aEPELLAHT

“‘A§’a;g; ‘_ ‘ 1..a Bfibik Q 3 vENK.A’rEsh«AJ3Vs.}

*C;:}:’T§3VC@MMz5s:0fiER G?

3 *E§$GME TAX EAHGALQRE
‘ E3~”~s.3I%3.%.LGR.E
. . . PLESFONDENT

{By 3331 : H V 3ES3.:ECFIALA-ADV. 3

M

um. mm: vs was-‘wu-1

….,…..,. W M…mmm mm-u wmu ur mnmmmm mm-s mum” as KARNATAKA emu come? as KARNATAKA HIGH ca

Ehis 1.3.3. is filafi ufs. 260$ of fine

Enazmma ‘Ear; Act, 1961 arming r:>ut’~.. ‘s::2_f~V._
cram’ dated 6.1.2064 passed in IF””.~..”‘~~.%_4’_A»;?%§’:::’,j’,_”..A
58EfEang;2fiG1 f$r the asfiessmegfi .?earfv’
lfiw-95 praying that for th=_e…,v_rea3t::»n:5
statad therein this E0n’,la_6aur: flay bfi fl
ylaased tn: a} admit thg §;e5ént a§§3§L_
in raapect af tha substantial qu¢5tifl4£ ‘
Qf law get cut in paragraph’3.l;&f_this”

petitien. 1:3} set a:ai’*::},$ £229′ –._i_r@”:,1i°g:1e’::1
sat:-deg: 91′ Tribunal d.atedL’-«.5.3:.2UG4A_’etcg

flzis agpeai. ce:n~i i§’*.; :9;>n;_~f:3–§’v.%A’fim_aring this
day, 1}: mm:-saga nae’, air’; __.’.fi~:=2′;iv_ered the
fallawimg: V .~~-V VA1 :

GauB$éiq f&r*Lth&.jappeliant submits

that ‘:.:h e.. be diamissed as

_withfi;éwn. “~3fitm#dingly, the appeal is

“r.§§;5’m2’._.335ed;..5 _

Sdfi
Iudge

said»
Iuéqe