High Court Karnataka High Court

The Commissioner Of Income Tax vs The New India Assurance Co Ltd on 22 October, 2008

Karnataka High Court
The Commissioner Of Income Tax vs The New India Assurance Co Ltd on 22 October, 2008
Author: K.Sreedhar Rao C.R.Kumaraswamy
    -------- 
'~,T:--sE mew xNu1A..§s=suaAa\:cE compmv LIMITED

  3Ai\!G15eLORE*-é 563 004 _ ...RESPONDENT

._ . THIS INCOME TAX APIVEAL IS FILED UNDER SECTION 260-A OF
” 1961, ARISING OUT OF ORDER DATED 11.10.2006 AND
‘~«COF£_RIGENDUM DATES 20.11.2005 PASSED IN ITA M01526/BANG/2005
1 FORIZTHE ASSESSMENT YEAR 1998-1999, PRAYING TO FORMULATE THE
~ SUBSTANTIAL QUESTIONS OF LAW STATED THEREIN AND TO ALLGW
THE APPEAL AND SET ASIDE THE ORDER PIRSSED 8’? THE INCOME-TAX
” ‘APPELLATE TRIBUNAL, BANGALORE IN ETA NOJ526/BANG/2005, DATED

IN THE HIGH comm” or-” KARMATAKA AT BANGALORE

DATE?) THIS me 22″” DAY or-” OCTOBER 2003

paesem I f 7% I
THE HON’BLE MRJUSTICE K.SREEDHAR__P§§IO””

AND Tfj . _
me HCWBLE MR.3us1’IcE c.$a.xum.qpIgsw;;;»av%%_g I
INCOME TAX APPEAL NO.A3Q3’~_(_IF zoogy . 2 ”

Eflfifibiz

1 THE commzsszowan cs INCQME.TAXf~_
CRBUILDIHG ‘
QuEEr~ss:.rzo;:.u:§ ‘ ‘
BANGALORE; ‘-

2 THE’1NC<3ME,TAx'zJFF1CER-(ms)
WARD-16(3)' . _'
C R 'BUILDINGS', Queens-aoxxp
BANGALGRE' '

(Bf sR1:"'r.1 v"sEsHAC:e1AL~;i, ADVGCATE)

. . .APPELi.ANT'S

D,o';.~:Q'.1.o,'~:~;o.»52.,_
vxnwr-' _C=.')MP'!.EX_
aAsAvANAeur:-:I.';

(av 5&1: M v JAVALI, ADVOCATE)

11.10.2006 AND CORRIGENDUM DATED 20.11.2006 A940 CONFIRM THE

C%/.