High Court Karnataka High Court

Smt Pushpabai C Mehta vs Income Tax Officer on 3 March, 2009

Karnataka High Court
Smt Pushpabai C Mehta vs Income Tax Officer on 3 March, 2009
Author: N.K.Patil And Nagaraj
_V Huaué ~

N THE HIGH COURT OF KARNATAKA
C¥RCU|'f BENCH AT DHARWAS

DATED ms THE 3*" DAY OF MARCH,2:0O9f,:'V'  '

:PRESENTs~H_ Q W %
THE HON'8LE MR.JL}ST!'§:E;'f\1.AE*i. F5A_T t'L    
fi_NBL % L. ._  %

THE HONBLE MR. .szJsf{:t:!=;_ ARAL:"NAG}xR;§;:

:.T.Mi*o.2ikO2L%aF%23£3:: 
asrwem "  2   

Sm. PusHPABAI.vC;'MEH3"A=;_
f'v'2EH'%'A s:LK sAR_EEg_,_ _ _
AEADPARK amass'   .. 
QHARWAD ' = '

____  _  _ _ __  APPELLANT
{By S:i:;3.SHA?{5K;?§P, .s§t)voc:.agTE.,._) . _'
ma;   T' 

znscome TAX {Z'F?Fi€2ER,'._ A
WARE:-2va:1_} V 

  _____ .. 9 .. RESPONDENT

 '{BY"3R}. ~.~;_:_[x;»*~.% Sséaacwaaa, ADVOCATE }

%'i'%'%'h

 TZ~:E'iS Eff!-'a. FILES UNDER SECEON 269%: OF THE FNCGME 3%)':
ACT, 19.6'? A$RI3E OUT OF "fHE ORDER DATES: 23.12.2003 PASSED iN §TA

 V'-».NG=321!i§£¥'EGf2{}33 FOR THE ASSESSMENT YEAR '$998439 ON THE HLE
"  {JFXHE INCOME TAX APPELLATE TR3BUNAL, BANGALOQE BENCH 'C'
"«_"?'~'E2A'f'i?~$G T{} Q FORMULATE THE SUBSFANTEAL QUESTEONS GF LAW

STATE}? ABOVE; fl} TO ALLOW THE APPEAL ANS SET ASIDE THE GRIDER

  FWSSED 5'! YHEE FNCGME TAX APPELLATE TREBUNAL IN iTA
M   NO.62'¥fBANG!i33 DATED 23.122663.

'SW8 ETA GOMENG QM FOR HEARING, THiS DAY, N.K. ¥'ATIi. J.,

V' agmvaasa "FHE FOLLOWING:



JUDGMENT

Appelfant being aggrieved VbAy_the ‘.0’rr:’e.~.E”_’e_:fé<:V.efc:i'.V

December 2003 passed in .

the assessment year 1998-§99~…pn nth-<.=.:'fiieVV At¥3_:é'*"iwnA®me"'L'

Tax Appeflate Tribu__n al, 5a}fui:;JLg.=.i£§re_ Bénch vide
Annexure A, has pre<.§e r1;§§d Appeai.

2. We appearing fer
appeiiani

é;g>§:$;éérE;1g for the parties, at the
outset fie subject matter invoived in

this §Ancorne “i'”a:X ;’-*;,r.:2pé’:-3:¥VAiI~:é. direcify covered by the Division

A%%3A¢5¢%fi €i’€’C¥7s:§Qn cf Court dated 22″” September 2008

w§.rf:’?.$;}r:fi:’e–«.vf’F_’Vag1_§(Vv-fgppeai No.186l2094 ( Smt. Kafiashi Devi

_ GKA Agama-!.;«:””Hub£§ Vs. Income Tax Officer, Ward i (3)

;Therefore, they submitted that, foiiowing the

afafeéaid Division Beanch decision, the present appeai

T “flay aiso be disposed crf.

3

4. The submission made by learne;i..VV_:c:e’u;}se!

appearing for the parties, as stated

record’

5. in View of the subni’iAesioj;a~~:inede” by

counsel appearing for the pézftiee, the ineowrh-e ‘Abpeaiii’ V

filed by appeliant is ;_:iispoeec.§VV:.’£_2f ‘i’ol’lo\&iE§g”*ti:eV§ Division

Bench decision of thieiiifeuri e.dff§tV1:iecJt2-:~’~3f’_’§. S_$Ptember 2008

in income Tax¢.é§’ppea{AVi\i§fi:86i{2i3Q4VVi Kaileshi Devi

G. Agarwaig’ Teaxicfficer, Ward E (3)
Hubii) therein, with the
foiiowirigAd’irectief§e’&’;’~:;_” i

Tax Appea! flied by

– 5€appi=3li8ffgt is ieffefiéed in part ;

fhe order impugned dated 23″‘

beeerfiber r—“” 2003 r’*~–*””‘ bearing r–“I7’A

2 ” ifg{oi621(Bang)z’2003 for the assessment year

1998-99 on the file of the Income Tax

Appeiiete Tribzsnai, Bangalore Bench, ‘C’ vide

/L

4

Annexure A, confirming the order dated _4

March ….w 2003 M bearing «-.x”_No.’ _

29/HBL/CIT(A)/HBL/2O01-Q.2…o:2 Al’/”Iii-L”.V’f’iV;[fl£§::V¢5:V”:i”4’i!:’ié:’4_’_f_

Commissioner of Income Tax ._ , , ii

wide Annexure 9, who..,._:i:’1_turoV’ had–.oo:ni§f’ié§e’d’V

the order dated igoi” smaiiri; 2991 pass; by
the Income Hubii, is
_

fségvified back to the

-2 (1), Hubli to

rocoosider. “«–oéa”§tsr afresh and to pass

‘ fresh ‘V croeis, i the light of the Division

§;{goi§”–decision of this Court dated 22″”

2008 in Income Tax Appeal

uni¢,i186/2904 (smt. Ksiiashi Devi o. Agarwsi,

ii Hobli Vs. income Tax Officer, Word i (3)

H Hubii) and in strict compliance of the relevant

provisions of the Income Tax Act and Rules,

after affording reasonable opportunity to the

/rsws

5

appeflant, as expeditiousiy as possible, in any

event, not later than four months, fror;3._§.6§;

date of receipt of a copy of this judgrrjemrfiti V ‘

6. Sri.M.\i. seshacha:a,, réé’arirxé’d~.%_”c§;.;fié;é;:.. “‘ésj

permitted to file memo of.%:%}3″p5WAf’ance.’VA61¢fisehaii’ of’-

respondent within three. yf¢eeks”*§};%§m’fcx_day, ” —

V Iudge

sai-E”

Eufiqa