High Court Karnataka High Court

The Commr Of Income Tax vs K V Chinnaiah on 25 February, 2010

Karnataka High Court
The Commr Of Income Tax vs K V Chinnaiah on 25 February, 2010
Author: K.L.Manjunath & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 25" DAY OF FEBRUARY, zaio

PRESENT

THE HON'BLE MR. JUSTICE K.L. MAEJENETE

AND
THE HON'BLE MRS. JUSTTCE REV. NA§A§ATfiN§w. 
I.T.A.No;§éi6/20U5lj'_ V MW
BETWEEN: flu   V. '

1. The Commissioner Qf.;nec@e¥$a3;u5
No.55/l,vShilpashree; ' :. '~ '
Vidyaran§a'C0mpiexfl"' "_'>*-W»
VishveshfiafanEga:h y "'*' »
Mysore. 5eT. u' V"e

2. The Deputy Cammissiéner of
Income&Tax,.Ciicle&2ji};'
No.55/l;VShilp3shreej*m'
Vidyaran§e Complex;,f
Vishveshwaianagarj .

~,'Myso¢e.* APPELLANTS

VK1'(By_Aqvocefie Sri.M.V.Seshachala)
ANDru E-T' V " * T

.v.¢K.V[Cfiinnaiehl pwn Contractor,

~igwMysorefe =

$0.191, D Block, J.P.Nagar,
V RESPONDENT

‘«Eee{ByEAdvocate Sri.A.Shankar)

aE””This ITA is filed under Sec.26OA of the Income

V “Ta3 Act,196l to allow the appeal and set aside the

fiy

orders passed by the Income Tax Appellate
Tribunal, Bangalore, in ITA No.822/Bang/200$ dated
8.3 2005 confirming the order passed by the Deputy
Commissioner of Income~Tax, Circ1ew2(l), Mysore,

This Appeal is coming on for final °hearing

this day, MANJUNATH J. delivered ths_§§iiofi?ng;.a
J U D G M Egahépfp” hi Add
Appeal filed by the regenue Dinp’llhd”hog
2801/2005 is dismissed by this csus§d’a§ssse£ozs;
counsel for both the parties reguest the court to
dismiss this Apappealplaiollowiséli the aforesaid
judgment sinee the gqestions of law framed in this
appeal are ansgered £fiififi§ shove appeal between
the same partiesgwii V i V

2. Accordinglypnfi this” appeal is dismissed

answering the qnestions of law framed against the

t_revenue and in favour of the assessee.

Sd/~
JUDGE

Sd/-

3UDGE

‘*-__d*R/080310