4.:
A I ' I _NATlO-MAI. _IANSURP1\i'P!.CE COMPANY LIMITED
BANG£.-LC)RE>-' 5:40 027
._ I THIS INCOME TAX APPEAL IS FILED UNDER SECTION 260-A OF
' _...*196i, ARISING OUT OF ORDER DATED 28.09.2006 PASSED IN
=.lTA":NCL1552/BANG[2GDS FOR THE ASSESSMENT YEAR 1999--2000
_F'RAYING TO FORMULATE THE SUBSTANTIAL QUESTIONS CF LAW
~, S"i'ATED THEREIN AND TO ALLOW THE APPEAL IXND SET ASIDE THE
'ORDER PASSED BY THE INCOME~TAX APPELLATE TRIBUNAL, BANGALORE
"IN ITA NOJSGZIBANGIZOOS, DATED 28.09.2006 AND CONFIRM THE
IN THE HIGH coum' or: KAPPATAKA AT BANGALORE
{DATED THIS "ms 22"" DAY OF ocroaea zoos
PRESENT " flf _
THE HOWBLE MRJUSTICE !(.SREEE)i-EAR
AND [I I
ma Ho:~ra:..E MRJUSTICE C.vR;*K:£.MAF}\S_\IV?§MYVV’
INCOME TAX APPEAL No;I36&SI,A9I§ 260$’ .
BETWEEN ;
1 THE COMMISSIONER 0;: 1NcoME..TAx_ =
<: P. BUILDING . ' ' _
QUEENS ROAD
BANGALORE
2 THE'xmtzamermxBFFICER-(Tbs)"W'
wrxgrs-15(2)' . _'
C R BUILDING, 'QUEENS RQAD
BANGPLQPE ' ' …APPEL1ANTS
(336 3:21: "M v"s5sHAc:aA:;:x; ADVOCATE)
r:1vIs1Em”
(BY spa-1: M v 3AvAL.1, AEVOCATE)
ORDER or-” THE APPELLATE COMMISSIONER, CONFIRMING THE ORDER
PASSED av THE means mx OFFICER (ms), WARD 15(2), BANGALORE.
‘of ofmche judgment rendered in the said
ca;$e,V_Vth_i:§Aob«a..:aiV siisposed of.
2
THIS INCOME TAX APPEAL COMING ON FOR ORDERS THIS DAY,
K. SRIEEDHAR R110, 3., DELIVERED THE FOLLOWING:
.1_!LE.§__l.’1.Efl_’I
Sri.M.V.Java!i takes notice for the responden.t.,__”f V.
I.A.nos.1 ané 2/2008 are ailowed. The p-:’odu r’:tifo–no
certified copy of the common order_Jp,as_sed_.by’ iiicome-i “‘
Tax Appeilate Tribunal, E%angj_aEo’ré; » . _’ ° ‘:5. ‘I.”iZsXA
no.1562/Bang/2005 dated 2ec.koa,%2oo”s. is odssoeoseoooc ugvith. cc
The 1*.g_ubsta : it’é::*:£–«qix:esiéo:hvv..of iaw invoived in this appeai
is no more ‘é*o§9§ont@ré'”.§a:fl:”t.[Hé . same has been decided in
favour o§’t’%1g rt-2\}é’r:__u_ e” f.T.;A.no.245/2008 and other batch
Sd/-
Iudge
Sd/-»
Judge