V _ H21ssLu1.»--..' ' ' W M 'A " " :S__ri. P2irt:hase11*aI:I1y, Advocate} 198.} arisirlg out (:)f"ord<:1' IN THE HIGH COURT OF KARNATAKA, BANGALORE) DATED THIS TPIE 4'?" DAY OF NoVE:MI3Ig;R;-- ~ 'A PRESIEMI' THE HONBLE MRS. JUSTICE' i\"/IAI\11_'L:§éLA'CIfI'EL1§U'}§_ AND T % THE HONBLE MR. JUsT'51éfE:.K.GO*'Ij§N'1);2x_R2xqt}1,U INCOME TAX APPEAL- N0--;"?8.8 g20V(j8"V C. R. BuiIc?ii11g?»V' _ Bangalore b 1.
The C0mmiss io.1’1e1*;_'()I’I1i'(;::o1né>.iIa2; ‘
{Q
. “I’he Asst..ACCrm..:f1iiss’i«Qfic:r 0f.1’11C()n1e~f:aX
Circfewlé
Hassan ‘ , APPELLANTS
{By
Sgri; M. V. :–‘3-s:sV’t1Ve1ci’1’.;1i21. Advocreiue)
Setty & Sons.
A’/ad Roa_d,” ~ *
‘ …RESPONDEN”f’
>i5**
T}1i_s E.’I’.A is fifed 11/ 260A of the Ir1(‘t0mc: Tax Act‘,
(iaicd 28.3.2008 passeci in ITA
No.386/Bang/2007 for the £1SSCSSfI1(;’I1i year 200I~2(“}O2
pi’a1yi11g that this In-Io’1’1’bIc Court: may bi’. f)1t’?&.iSti’.d to
Formtllatfe tile substantial questioias ()fW1émf’5i;:fiz:1.t’egi
i1’1er<:i11 and allow the e1pp<:e1l and set &iSidfi? i"h':é§"'a1i'('i-:?-*_1*
p21ss€3d by iihf.' ITAT f32111;_.ge'zl()re iii-._V ETA L" Niciii ' -.
386/BNO/2007, dam: 28/O3/2008 ci-mi=i'ma..ifine»omimjs "
0i'Appe1late C()II1II'1iSSiOl'1{i'l" £1.i1(,'fASSii«.'_C013-it'm..i§3:3iVQi'iCifV
income Tax Circle– 1, Hassan.
This Income Tax 3′}:)}’3-£3611 Comingi”(.)r1-ffer. ~’f%11al”
disposal, this day. MANJU[A~L.i»C’HELLUR J, .tJe1i:’-{cred the
following: i 7
J1! V G’. :y1_s.i N»
V U”
w
In Vi€W of th(?v.*2’ip.}’)_”E1vE” /2008 b(‘§I’}§.,{
allowed by this appeal is
also ai1Vcj£»xéd’*oiéi.:i1ae”‘£;§1;n §:'{¢1~m3. 5.5 in Im. 79 1 /2008.
” ~”se1};: