High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Raibhagi Associates on 19 February, 2010

Karnataka High Court
The Commissioner Of Income Tax vs M/S Raibhagi Associates on 19 February, 2010
Author: N.K.Patil And A.S.Pachhapure
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT
DHARWAD.

DATED THIS THE 19"' DAY OF FEBRUARY 2010
PRESENT   

THE HON'BLE MR.JUSTICE N.K.PATi1I: AC,  '

AND  

THE HON'BLE MR. JUSTICE A;S,PIACHHA_I5UI2E  

Income Tax Appeai I 76 oCf2Q07IS   

Between:
1. The Commissiner of  H
Income Tax V'

Khimjibhoi 'C0I.I§iII1erI4;Cifé;1i'C:i)m"px1exA  
Opp. Civ'i.1_'HoSpit'a}g~.._ "< _ '  ' -
Belgaum -7590 001 _    1

2. The AS${,..COFnfi1iSSiOHer 6-f 
 _. ..Incornci,TaI"< "
     ..Appe1Iams

 {By Sfi  Eidvocate for Sri M.V.SeShachala, Advocate)

« » ~.A.n(;}:,

 .44"'-V.VM./Skaibhégi Associates
V ._BaS-avagnagar

  8aga.1kot Road 4%'

I,
ix



4'  lbw " « . 0'

Lakshmi Liquor). Therefore he submitted that the instant appeal filed

by the appellants may be disposed of for the reasons stated thereiiniu

4. The submission made by the learned counselV:A4_:appea'ri.ngit

appellants as stated supra is placed on recziordi.i.llnfsta;nti

the appellants has been disposed of»sfe.l_loWing_the Vordelr

dated 29.10.2009 passed in I.T.A.  for reasons stated

therein.

5. With the abovelobser'/at-iori,_ the  by the appellants is
disposed of. l  

6. Ordered. Aaccoiemgiyii     



NKPJ & ASPJ

19.02.2010
Order in I.T.A. No. 176/2007

Learned counsel appearing for appeilants filed-pa  pp

18.11.2009 stating that they have taken stirf1in'o«ns  the jtespéndientebyi   ; 

way of paper pubiication in 'Times of India, KarnatakvatiEditiorfiidated

18.11.2009. They have produced  of witii
memo for having published't:ii_e._not.i'ce%_    the memo
dated }8.i1.2009 is placed   is accepted and
respondent is   0' 
.... _. 
EUEGE

   east
 .....  

bvvi” ._