IN THE HIGH coma' OF KARNATAKA AT BANGALORE
OATEO THIS THE 22"" DAY OF OCTOBER 2003
PRESENT
THE HON'BLE MRJUSTICE KSREEDHAR RAG
AND I
THE HOWBLE MRJUSTICE c.R.KuMARAswA§w'['IIff".
INCOME TAX APPEAL N0.259 or-' zooasff If
1 THE COMMISSIONER OF INCOME TAX T ' 'T
c R BUILDING .
QUEENS ROAD *
BANGALORE
2 THE IINCOME"TAx'V'OI*FIcEa;(TOs)"_'"'W
WARD-16(3)' . I
c R BUILDING; Q'~{E~I;N3 RCIAD
BANGFILDRE -- _ I . ...APPELLANTS
(BY SR1: My sEsfiacIas_\I.A,"AOvocATE)
ll ' ..... .. 'V
*-THE O.'2.IEI~:":A:_.INs§U£zA:~IcE COMPANY LIMITED
0.0.11
, 55.3,-13% FLOOR.
I MMfN;- CQLQNY
— ~ I NEAR’!3.M.SRI CJERCLEE, mo FEET ROAD
I – INDIRANAGARE simse ‘
BANGALCIRE «sec 033 …R.ESPON£}ENT
.. ,«;_e;~r ski K N SRINIVAS, ADVGCATE}
‘ V’ INCOME TAX APPEAL IS FILED UNDER SECTION 260-A OF
-£..T.A€IT, 1961, ARISING OUTOF ORDER BATE!) 11.10.2006 AND OREER
T”—-.DATED 18.08.2006 PASSED IN ITA 960.1648/BANGIZOOS, FOR THE
-ASSESSMENT YEAR 200i-2€J€12, PRAYING TO FORMULATE THE
SUBSTANTIAL QUESTIONS OF LAW STATED YHEREIN AND TO ALLOW
” -ma APPEAL AND 55:’ ASIDE “me ORDER PASSED av THE INCOME—-“¥”AX
I APPELLATE TRIBUNAL, BANGALORE m rm M03643/BANG/2005, DAӴED
11.10.2996 AND 18.08.2006 AND CONFIRM Ti-iii ORDER OF THE
6%
2
APPELLATE COMMISSIONER, CONFIRMING THE ORDER PASSED BY THE
INCOME TAX OFFICER (TDS), WARD 16(3), BANGALORE.
we INCOME TAX APPEAL COMING on FOR HEARING
K. SREEDHAR Mo, 3., DELIVERED THE FOLLOWING:
;_u._9_§_.u_E_n_I L
Sri.K.N.Srmivas takes notice fo:f~the«res;§on_o’ejhVt’,_
I.A.nos.1 and 2/2008 are
‘certified copy of the common by: thé:.._ 1″rico§’::1e- ” V
Tax Appellate Tribunal, VuB”§n§*a_l_or\ .., . jg}; rrA
no.1543/sanggaoosd’%d§1}d’dteddwdjo12.méooddvdnd Order dated
13.03.2005 is witfidd Th’o.sj.eiay of 233 days in fiiing
the Appeo’i._§s = ”
The sobsgantioi law involved in this appeal
__..is no vn*io:’?e’~res–iotegr§’___a.nd the ‘same has been decided in
A’f§vAo;u*r. of rovanue in I.T.A.no.2-45/2008 and other batch
of <::a$ es; of the judgment rendered in the said
V case, is disposed of.
Sci].
Judge
Sd/..
Judge