High Court Karnataka High Court

M/S Coffee Lands Ltd vs State Of Karnataka on 8 July, 2008

Karnataka High Court
M/S Coffee Lands Ltd vs State Of Karnataka on 8 July, 2008
Author: K.L.Manjunath & B.V.Nagarathna
CRP.N{>. 185.2008

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 03% DAY 01:' JULY, 209_s_7   =. V.

PRESENT _ _
THE HUMBLE 15/IR.JUSI'I{11E:~K;'L;Ma*§l\iL1TT_§4fi5H   
AND I V'  .  _ L. V. 
THE H01'-I'BLE MRs.JUST:§3E; B.V;'NAGARATi{§3fi" 

BETWEEN:

M/S COFFE-?»Ev1'LAN:DSgLTD"«.   
PBNO24  .. W _  if:
sAKALEsHPUR'--..- ,s'?3-- ' _
REP BY.VI'1'-S1'E_I)IR£3C'FO'i? ~  

 PETITIONER

(By smt:*:Arz:   

 'STATE' OEKARNATAKA
~. '-.VaY'rTS--..sr'f:.cRETARY TO THE DEPARFMENT OF
'  FINANCE, VIIJHANA SOUDHA
"AMI:-3EDKAIr? VEEBI-If
a'A;~;GALoRE -- 560001.

 RESPONDENT

THIS CRP FILED (1/8 55 OF THE KARNATAKA

 AGRICULTURAL INCOME TAX ACT AGAINST THE ORDER
VDATED 19.02.2003 PASSED IN Arr No.79/1996 ON THE
" FILE 09* THE KARNATAKA APPELLATE TRIBUNAL,

BANGALORE, DISMISSING THE APPEAL FILED AGAINST
THE ORDER OF JCCT, SHIMOGA, UPHOLDXNG THE
REJECTION OF' CLAIMS UNDER KARNATAKA



CRP.N.185.2008

AGRICULTURE INCOME TEX axér 1957 HASSAN, FOR THE
ASSESSMENT YEAR 1995496.

This CRP coming on Er ADMISSION on this; day,
MANJUNATH J, delivered the following:-- 1 

JUDGMENT

Heard the learned counsel for ..

learned Government Advocate for the 4′ X

2. This revision pctitioxp is By the ”

challenging the onier ‘by t§ie.. . Skate ‘V V

Appellate Tribunal .AI’r.1\:o;7§j:2fi% dam ..1’§.2.2oe3

whcreie the appeal filed by the

3. The ‘afgmsain had been filed by the petitioner

V. the “O1″‘::ier_Apasse<i by the Joint Commissioner of

(Appeals), Shimoga wherein the Joint

dismissed the appeal flied by the

–V .’ V’I’h.e aforesaid appeal was preferxed by the

u u ” being aggrieved by the order passed by the

.’ ‘A=e. sisiant Commissioner of Agricultural Income Tax Tribunal,

dated 23.2.2006.

4. The facts of the case are as under:

CRP.No.185.2008

The petitioner] company is having ooflee

measuring 3173 acres in Chielcmagalm: Dist1iet~….l’p’

assessment year 1995-96 the petitioner] K

sum of Rs.50,00,000/- for the welfare”; “c£_

creating a trust, which amount

a cheque drawn in favour came the it

petitioner. The the
petitioner] company in contribution
of Rs.so,oo,oQ<:;z;f the Agricultural
Income said amount of
by the petitioner in the
same –neflgatived the contention of the

petitionen' the petitioner filed an appeal

_ the Joinitiomnciissioner of Commercial Tax (Appeals)

A ;<:AI'r/.AP/ 272/95-95, which appeal also came

?o"i.–._tf;e on 7.5.1996. Against the ooncnrxent

finiiings. ' the Assessing Oficer as well as Joint

Conxmissioner of Appeals, second appeal was preferred by

it eipetitioner before the Karnataka Applellate Tribunal,

appeal also came to be dismissed. Challenging the

legality and correctness of all the 3 orders the present
revision petition is filed by the petitioner on the gwound that

all the authorities did not consider the Provisions of Section

«V

KVIl*

CRP.N0. 185.2008

Accordingly, this revision petition is dismissed.

%