High Court Karnataka High Court

T Girish Rao vs The Asst Commr Of Income Tax (Inv) on 3 March, 2010

Karnataka High Court
T Girish Rao vs The Asst Commr Of Income Tax (Inv) on 3 March, 2010
Author: K.L.Manjunath & B.V.Nagarathna


………. ….n..–.mmam me:-r couRr’os’KAmm*AxA éiiééi-‘C é’oim’o;= MENATAM Hzcsw

IN THE 5233 awn? or mmamm AT Ee3s?*i$¢si.{1*F§f.E4:’_:’.*~..
mren ‘I243 753 3% ca? 39’ mass, zmé ‘ ; _i

?R%§¥’£T

ms :~:<::a:'a:.E rag. .I§.£"¥'1-ICE KL ?5"'*¥~%3£i5'¥§?3% *A

Abfié-4.___V % A %
ms aemze ms.3usnc e%k«5*x*
EET%'VEE?§ i
zzmusa-: am I i
$9.54, I¥cRfiSS§..§'V.§fi:§_–.'_ ~ '_
ISKAVAL
wsmtms %%%% H Vk "¢g§__§?f'B':'LEAE£?

{av sazdas Ezaméfi ?m§';»§§%;;::V§§ '
Am :

:*%mé g4,sV§fi: €§{§?€§?..:$S§¥§¥§ER 9;
xxixama Tm}: ‘::vI;§fis; = .

czm£2:::;; .

iRiS§I{3.’1’%V§fl&§

3.§§é§:tzm£ afiwfifia?

‘ ‘$333 §I%”.fie Flififi 3.33% 2&3 Q? T83 ififififfifi TAX !«$’¥;

‘J :§.§_152v–;sgazs£:::§: ms”? av “me mafia; saws 2m,29n4 Am
.2$;§.2§94 Pflefifififi E153 f2E$}A.§$,938{Ba1fi/1996 Afifi
« V £1; §,¥éQ¢3?’,:’§an§f2fifi4g

?§’§§$ I§$Q¥°¥§ Tfifi Afififi Qfi FQR. i’§§ARIFiG
“§”Hi$ §:%”¥§ 3.,’§é5fiA&§§&T§*¥§& .3§§ fiE£§¥E%§ “EEE §*’Q E..Q’¥¥I£§€3;

/5

._.,….. vr mmmnm mes count or KAHNIATAKA mos-1 coué?”‘6%W§X”§i§§iKK3 I-HGHN

fly tfzs trfaéaarzzai be arlmveé 3:: favour $2’

Apgaééant 3:: tints asppekte gmcaefiingg? ‘ —

2. “£”§m Assam is an
Bangaiare and his main smxrne
search was carzducteé unée:f.T’Ss§ctio :i._v_’i32V
Tax Act is: ting §remE1-sss e::§ye;§’E7e::i§fi}-_:a;fasaa;:i.:sssae on
283.1995, aa a £aans¢s§::§;:’a.n-c:e?_’AV§§f’VA$§§€§_;§%§g~–.g¢nd§§§t& in the
pramisas cs? MisfBrinéa§{§f:§§_VV Ecnncmic 3:.
Cmturasi where the
3P§§§E3$”s¥’.”s twang was issued
undar ‘.. Ifi:’éme ‘Fax Act and in
s*%p6:tss ‘a’at;;: fified his §’$§£.%§”‘!’¥ 3%’ %nw::3e
an :.sné¥s€£weé Emzema cf

:’VfV’VV.’R-‘§¢’i?’V§%\éz”:fiE:fi}f:(*E ‘”§gr théT%%%mc£< asmsmant gear 19%-37 ta

kL'A:%9f§§4§?§_['»%.. AA "

[ 3;’ . :__ 3T§23 fissirstaaii: §@£”§’%¥¥’!§S$§$£”£$? £3? iszccsma ‘Fax

éé Em saié mmrn ané gasseé mg grass? 6?’
zmfisr $e£h?m zssm 9f am as: as: zzmaw
ifiy asmsigsg the igzaame 5? tiéa apgeiiant at

Rsfififigéézjs an gevafi figaaésg fieérsg aggréésieé 53; tfia

saéfi trsrfiarg flag aggaaééaaé gr: aggfiaé éafara gm

ff»/.

. -..~.-um ur AHKNHIHKA HIGH COURT OF KARNAT/AKA HIGH COURT OF KARNATAKA HIGH C

undwasea éricorm of me apgszim at as.4;5s,s42gg%%%yg«as

named by flag Assam:-zg Gfifimr as éetaiéed §eE¢z;=%§”: ~41 _

i) Qifieranca in saéary RsA,bS5,1?fig’~v = — : ,

ii) Rscaipt frem father astatet ¥?:saIS,’$¢fl ~ .g

iii) 553% ai’ hike Fis,1§:,€};£’mf~g * ‘ ‘

iv} Shertage cf éfawiags Rs?..25:;.GEJ€i,f* ~ = V’

av} Bifference in awning baiafica… V _
haferzaa ‘Est 8,§$_8,-“‘~;-.-_’_:

,i%’*”ie.sj;’:,2£3;13a
vi} Saki’? irscarm ‘ _
Asst. y:’.I§*9fi-91 Rs.,18,.51£3:_ ‘ L * ”

Asst: yr.1393.«~92 Rs.24,9l§«£§ _

Asst: yr.1992-9.j3–Rs–.26,i332_; ‘
Asst.yr.1993-94 §$’.33£34fi_ 4_ ‘
Asst, ya £99§’%’~9″5._*:if;3,S1f€§_ _ .. ‘
Asst, yr.199E5..-;=9¢5 %;§s.6.’:-?_;7**2.’E-_’ .. ‘ V é

Asst’ ys’,,1–9%j~*3§? Ir?;’fsi*i;,.’£.;S,0O@.

=3) Ag;*a’::,;£€:s%re’ iasézfiiia » ,4 > ” ‘ ‘ ”

£55: ‘§£’.§,9*9{§.-$93; §5,_1E35§.A逧3′

Agate §r’£:»I£§§3.-9€r’2; as.14,zm

, Asst.» sgezgz 1§s2«93 %§.gs13,mrs

– aunt:

‘§,.s5é5t’;”§:z’. T:{‘s’;93~»s9g-fi- P@ 12,093

*._é.$js§€; 35:”.-§g9£?*’%=<9$"._Rs.12,fl

-.- n-urn

3″:=..;§s:g- sin I;a%:9;§«9a&; V mom
‘arr. 39531,.-?’?£g;§f9f’;;” Rs; éfifi

fififififififififififi us

Ir; thug apgéaf fifaavé by are aggeifeayxtwawassae, pertiaé

.. Eeiief was givw with regaré m sagas Eterrg aaé rm findfizgs

wm given with regaré an the éifiaraace is’: saiasyg raceipi:
fmm ¥af%2er*’§ aaé fififerggzga ia fiifi agea fiaiargce am
3/.