1 IN THE HIGH coum or: KARNATAKA AT aA~eALo.r;fE20 DATED THIS THE 22"" DAY or ocrroasa 2¢%.f>%¢*sT['VAT PRESENT THE HON'BLE MR.32JsT1cE K.SREEDHAPT..uRAC:)T[:: 0;" AND THE HON'B§.E MRJUSTICE c.§<,kKL*TMAaAswATm?
mcama TAX APPEA£.LNQ.354′ o_r-290003
;
THE COMMISSlbi=éER 7 ~
C R BUILDWG ‘ _
QUEENSRCEAD f _ ‘
BANGAL£'”)RE_f’> _ ‘ ‘
THE ‘iN€OMiET- TAX’¥§3FFi’CER. {TBS} A ”
WARD-16(2}’V.. , —
C R’:._Bun_£:-ms,’V<.:yuAEErs;s'A~s;0AD' '
BANGALORE –
(BY syn} %vvsAEsHAc.V+£ALA’, ADVOCATE)
,AL\l_Q; ..
0′ NATTQAIAL SASSLTTIANCE COMPANY LIMITED
‘DIVESIGNALTOFFECE «-2
‘SAT?-E1′ comsaagx
N0;54;–LALBAG’H. RQAD
V BANGA§__ORE~ 55,0′ 027
(B’z’ 0AFs’.I: M V JAVALI, ADVOCATE)
. . .APPELi..ANTS
…RESPCJNDENT
00 VTTTHIS INCOME TAX APPEAL IS FILED UNDER SECTION 260~A OF
T fI;T.Ar.:r,,-‘x951, ARISENG OUT 0? ORQER DATED 28.09.2006 pzxssee ms
._’_§TA– NQ1548/BANGIZGGS FOR THE ASSESSMENT YEAR 2032-2903,
PRATING TC) FORMULATE THE SUBSTANTIAL QUESTIONS OF LAW
,_’ “STATED THEREIN AND TO ALLOW THE APPEAL ANE SET ASIDE THE
‘ORDER PASSED BY THE INCOME-TAX APPELLATE TRIBUNAL, BANGALORE
0’ “IN ITA NO.1S48/BANG/2005, DATES 28.09.2006 AND CONFIRM THE
ORDER OF THE APPELLATE COMMTSSIONER, CONFIRMING THE ORDER
PASSED av THE INCOME TAx OFFICER (TBS), WARD 15(2), BANGALORE.
2
THIS INCOME TAX APPEAL COMING ON FOR ORDERS THiEZ._ DAY,
K. snmmnn mo, 3., ereuveaso THE FOLLOWING:
JUDGHE!’lT
Sri.M.V.Javali takes notice for the respo.ndoen’t, V
I.A.nos.1 and 2/2098 are allg5\l¢”ed;.1_’n.e pro’d:lz:l::lo.nV of V
certified copy of the common ordefA:’pa:ss_ed
Tax Appellate Tribunal, ‘Q”=.Ban§ai.ore.«.l ITA” V
no . 1 548/Bang! datiedfl dispensed with.
The delay of is condoned.
involved in this appeal
is no more” same has been decided in
favourof the””reyen_uleAin_: .A.no.245/2008 and other batch
“of In tern1svv—-e–f«’the judgment renderw in the said
th.isv–1§ooe:§:l ‘is; disposed of.
35/3’
Iudjfil
Sdf§_
Tudge