High Court Karnataka High Court

M/S Dastur And Company Ltd vs Commissioner Of Income Tax on 6 August, 2008

Karnataka High Court
M/S Dastur And Company Ltd vs Commissioner Of Income Tax on 6 August, 2008
Author: K.L.Manjunath & A.S.Pachhapure
EN THE HIGH came? 0? KARNATAKA AT BANGALeR:.e
QATED TEES THE 5"iaAy OF AUGGST, 2ee8~f*tfg"_
PRESENT: X it'. u
THE RO§'BLE MR. JUSTECE K,t,_MAN3fifi§§$t"i'
ENE . fl . . , .

THE HON'8LE MR. gusting A.S;9AcHBA§URt_Mmj
imcomt TAX A§§EALeNb;i17*Q§ 26C4~»V

BETEEEX: __ _wei; iii

M/S. Easter & Com9any'Ltd.; °_Vri»m.

Raheja ToweL3;",i;pfl "' i --"Ve

M.G. Road, :_ t' '

Bangalorer1,V ' ,,_ , ._ «_V ,

Rep. by its Jeint fienagifig Director

Shivji Ray-_~V *.wu*t'«_*, 1. ... APPELLANTKS

{By M/s. E,L;N."Rd¢ é Stéi Anuradha, Advs.]

         

Vcommissiqhermef Income Tax,

Kernataka4II,j\_»
Central Revenue Building,
Queens Roadfgi

-5anga1oré¢1;' ... RESPONDENT/S

£By,5ri:”M.V. Seshachala, Adv.)

9:42-3:

This ITA is filed ufsec. 26§A of the Income Tax

‘ “Rct, E961 arising out cf the Order dated 9.10.2083

passeé in ETA. No.993/Bang/1998 for the assessment
year 1995~1996 praying to formulate the substantial
question of law as stated therein and aliow the
appeal and set aside the Greer dated 9.10.2803 of

2

the income Tax Appellate Tribunal, Bangalore, passed
in ITA No.993/Bang/1998 for the Assessment “year
3995-96 insofar as it relates to refiecticn of ehe
appeal with xegazd to the deduction under Sectien

80(0) of the Income Tax Act and confirm fiheefirder
passee by the Cemmissiener of Income Ea: {Appeals} .

under Section 80(0) of the Act etc. “e

This ITA coming en for Finai”Heeiing[ this da§;

Manjunath J., delivered the foliowingi

i

The learned counsel for €he–appeilaei Set. S.R.
Anuradha submits that~tfie appeal mafvbe dismissed as
withdrawn. RccoffiinglyaaiheeeffieaidiflLdismissed as

withdrawn. iidigi an iii iddda”-Wf

sd/~
Iudge

Sd/-‘
Iudqe