IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 18'?" DAY OF DECEMBER, 2009
PRES ENT
THE HONBLE MRS.JUSTICE MANJULA cHELLL§;"§:'__'__S-
AND
THE HONBLE MRSJUSTICE 1:3}. NA(}ARA'l'I--{NA V' "
I.é".A.NO.29"/52004
+3'
BETWEEN:
1 THE COMMISSIONER OF I--:\:wO(3ME'-TAX
CRBUILDING .. ~'
QUEENS I
BANGALO'RE£_'i_'V 'V U _
2 THE DEPUTY cc>MN1SSEOr~5ERVO *
OFINCOME '
CENTRE OIROLEI
C.R.BUILDING O
QUEENS ROAD 'V _
BANVOAz,ORE'.' I '
.. .APPELLANTS
{By S=fiE:O,_M V ;Aj3i/.)
' " * ~ . O_.7M',/S "ESTAf:E
NO._9,' 'SE$H--A.1'--)RI: ROAD
RESPONDENT
(By Sri: ASIHOK KULKARNI COUNSEL
FOR M/S K R PRASAIJ)
l.T.A filed El/8.2 A of the Income Tax Act, 1961
arising out of order dated 1 1.2003 passed in ITA No.
741/Bang/2000 for the assessment year 1992-93 praying
that this P£on’ble Court may be pleased to:
i) forrnulate the substantial questions of law stated
ii) allow the appeal and set aside the orders passed.”l3y_’the» ”
Income Tax Appellate Tribunal, Bangalore in ~
741/ Bang/ 2000 dated 28.11.2003 confirming “1:he_:”order _
passed by the Appellate CornrnissiQn.er_ anc_i”e’oi1sequ’ently ”
confirm the letter issued by the Assessing. 0-;i’fi::er’–_d.ated
31.5.2000 etc.
Th.c’s:: ETA Corning on md.ay,Vd
MANJULA CHELLUR J. delivered”-t.h”eifollowingi».T
aaeeMee:V_
In terms of the ordeifv-p.assedf.i_rr/2004 dated
9.12.2009, this isv:l:l’i.§posee_’I it
Sd/-
JUDGE
sd/—
JUDGE