1
IN THE HIGH comm" o:= KARNATAKA AT BANGA{.DRE "--..'
DATED THIS THE 22"" DAY or ocToB5R...?.'0o3;j. %
PRESERT ,-_»_., _
THE HON'BLE MR.3usTIcE J:-'C.'S{<;EEtDi5§AF_gt. fi
THE Hor~:'BL2 MR.3USflCE__.C.R.'KU'M.ARA.$'§'JA§§¥ }
mcoavzs TAX ApPEA:.V%TT4§:.2?o C»? 2968
1 THE COMMISSIONER oi 1;$icQr~?.;'=,_' TAX ' ' ;, ..
CRBUILDING_*@_
QUEENS ROAD 1
BANGALQRE . '
2 THE INCGMVE TAXIQFFICER mas)
w:.mog:a(3;v.*T. . .
c: R-au:'La1t~:Gs,..QtJEENs..Rc3A13
eAN<3.9.L<3RE ' " ...APPELLANTS
(ET sm:'M \_i ADVOCATE)
.....
*._THE’ NEW ENDIA ASSURANCE COMPANY LIMITED
T.m.Nf.:>;2_, BRIGADE PLAZA
ANANDARAO “<:3RcLfE "
BANGALORE 3-‘ Tsmoog …RESPONE)ENT
V {a§( “;;£2.1’: $4 wAvAL1, ADVOCATE)
* «..T:-us” 1NCOME TAX APPEAL IS ma: UNDER sscnow 260-A OF
‘ “£.T.ACT,”_« 1§61, ARISING OUT OF ORDER DATED 11.10.2006 AND
..{fC3RRI\’3ENDUM DATED 2G.11.2006 PASSEE) IN ITA NO.1492fBANG,/2005
f __ “”FG¥<; THE ASSESSMENT YEAR 20G3~2*304, PRAYENG TO FORMULATE THE
T " ~.SE._J_3STANTIAL QUESTIONS OF LAW STATED THEREIN AND TC} ALLGW
" THE APPEAL AND SET ASIDE THE ORDER PASSED BY THE INCOMEJAX
.. 'APPELLATE TRIBUNAL, BANGALORE IN ITA NO.1492/BANG/2005, DATED
11.10.2006 AND CORRIGENDUM E333-"¥'EE) 20.11.2006 ANO CONFIRM THE
ORDER OF THE APPELLATE COMMISSIONER, CONFIRMING THE ORDER
PASSED BY THE INCOME TAX OFFICER (T93), WARD 16(3), BANGALORE.
o£/
k:~e_ T
2 ,
THIS INCOME TAX APPEAL COMING ON FOR ORDERS TH51f'5;DAY,
K. SREEDHAR RAG, 1., DELIVERED THE FOLLOWING:
.1_!.LP_§_M_E_H.I
Sri.M.V.JavaIi takes notice for tho resoono'séntv.: 'Q .
x.A.2/zoos is aiiowed. The dé:ayn%§f2a3 days.;gnm%
the Appeai ls condoned.
The substantiai qti’:esat;ion_«”of’V_IVa~#;£:._ i§vo.|ved’viVn this appeai
is no more res-Jntagra decided in
favour of the rsavganiée in and other batch
91′ C3585; 5!? fiéfffls:%:6f» t%i§””3udoment rendered in the said
case, this Apnea} is Q
E’ …..
Iud§5
Sd/-gm
Iudge