Karnataka High Court
The Commissioner Of Income Tax vs Sri T Yuvaraj on 30 July, 2009
IN THE HIGH COURT OF KARNATAKA, B(§i$¥{}fiL{5RE
SATED THIS THE 30TH DAY OF my, 2909A
PRESEVENT.' é
THE HOIWBLE MR. JUSTICEFQD.V;3.£LIYLE'Ni5RA":mMA;§
THE HON'BLE MR.' .ARAVL\¥_E} VKUMAR
I.'I'.A NO. or e
1. The ()ommissioncr'~ef_lh.cG111s~ta}_;, AV " '
C.R.Bufl§iii'1g,"_'- '_ I -
Queens.Roai;1, ~. 5 '
BangaéIort:L'*~V V'
2. The I11cA0'mg-Tax Ofiicer, «
Wém:1' -15(1),) ' % % L %
C.R;Bzji1di'ng,'
Q11eef::s_VRoa£i,_ 7
Vfiangaloxvafl "
Appellants:
fgjsgkéAszi;~k.a;1.$z;seshacnaJa, Standing celmselj
' .. S1fi.'I'."'f'uva1'a_i,
VNO".~58, 7th Main, 21% Cross,
' . '--_E3_;:puI'a, Vivek Hagar,
' " BangaIore~56O O47.
Respohdent:
(By I{.Ma1}aha Ran, for Sfl.S.P dfi Advocate)
This Appeal is fi}ed under Section
Tax Act, 1961 to allow the appeal and nasidemzier
passed in rm. No.236/BN0/2007, dated 3~X%(V-}:V5V.')'.g6{)r--"' 2 and
confirm the orders of the Appe1__la.te__ Co:£1fi1isSioIier'_"A.Var1;}
Income Tax Ofiieer, WaI'd~15(1j§, ~ * _
This Appeal coming on 'fef*~. admfizteien; 'Vday,
D.V.SHYLENDRA delive_redu 1l1_e"f;3i1:2Wing:
In the light or Court today by %
SI*i.Seshacha},g, the Department
seeking Vtfeevvappeal in View of the
issued by the Central
appeal is dismissed as
Srifieshachala for the appellants
fig" .. fortherespondent.
Sd/-j_
Judge
SAFE:
‘Judge
Sbb/~