Karnataka High Court
The Commissioner Of Income Tax vs M/S Sudarshan Exporters on 7 March, 2008
i'i'R. NU. '7I'iIJw'""
1
IN ma HIGH coma or KARNATAKA AT Bmgmmiz '
nxrnn ms '1'!-!E21.'I)AY " T
Imnqnuri '
-I I.'-I-46-I'a.nw a.'y
I-I-II-rn Itruxvgnt n 11.. 'u:«'I*'I'fl'I: 'lr,'l A111!' TL1 -.vr|.1 1
Ann HUN Dun IVII. JUEQIIUI3 nu MUV-IU Vt: Ln
Tl-IE HON'BLETvl;f. NAGARAJV'
1 TAX
C,1{.BtI[l;Bfl'.¥G *
x;;vI..r.&2«:1~,IVs.:%1::c.r.A%n;1*.'x
2 A.ssIs'm~11*c(2M1vi1ss1oNER
~ ~('.1RCLEa6(l)(Il~IV)
~ C.R.BUII.Di~FCir,___é .
QUEENS ROAD,
A
* Am/.)'
nan»;
fl:l:!lnL:. ~
n-In A gun: a LII n.»u|u\RTfl'n
V' Mififibunnunnm
% ._NC-.1911, SANKEY ROAD,
BANGAi.f)RTE iiisr-u':m"" *1'
M M' (By.Sri.A.SHANKAR AND sn MJAVA, ADVS.)
2
'rule l.'1'.A. IS Mwu U/8.260-A or l.'l'.AC'l' ieea.
T0 FORMULATE me sUBsTAN1'1AL ounsnous =
srxrnn THEREIN AND ALLOW taste ' '
A1-I vein. '5':-
N Isiah: 4
Oils'
CIRCLE-6(1)(]NV), BANGALORE, JUSTICE
nus rm 1st THIS DAY,
1u..MANmNAjm ;{.'.;})El.§!_VE1!?.li3i)
o Vk"§ifi§fifie§¢i
raising the foiiowmg'
substantial " ' « '"
é it'~wiecher ii Tribunal was jusufi' ed in
A allowing of the assessee on the ground
Ofi-'wet had not issued a notice as
Section 15331) of the Income Tax
V i" 2. We have W fer After
1.
V.1’£”1§ 1’18’ the learned counsel, we noticed that the similar question
had come before us in l’l’A.No.390l2002. in the ease of
cmmuissiouer of Income Tax Vs. B.P.MaImmn Raddy. This
I! /
1111:. unfinii e -s m 11%. iTfiL'”ff,
I i.A.’i’ TI 23.33.99: * stem»;
PASSED BY nu: ASSISTANT mmmom ofiemoom TAX, e A A
/”\
IN
Court on 12.11.2007 has answered the qugstion of
A -.L Anfln
1, .In.,..s -1 rm . _/J- -11- _ ..:.__..-‘£7
vow:/I70′ Lf’l”|’]’1(‘\41,C.xQ6’L V/Lu2,Lm=u* wuzur pl 51-_a–g_y
cf/”
I
\_
follouitlg
‘the assessee. Accordingly, this apnea! nsaisssissea; ss