High Court Karnataka High Court

The Commissioner Of Income Tax vs Baldwin Boys High School on 30 July, 2008

Karnataka High Court
The Commissioner Of Income Tax vs Baldwin Boys High School on 30 July, 2008
Author: K.L.Manjunath & B.V.Nagarathna
ETPLNO. 46.2004

__ 1 ..
IR THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 30?" DAY 0!?' JULY, 

'PRESENT

THE H0N'I=3LE MRJUSTICE K.L.MAN.¥':'flkA?f}i%%i"'   %

AND .~~~.._ E % %
THE HOBPBLE MRs.JUs'm3E 
 ,  " VA
nmwmx: L' J $1

1 THE COMMISSl'£'vi'4ER. 0:9' :N{:r;}M13',--.TAX
(EXEMPTIONSL RAS'I'£€O'£'HAN}E.I§~ BmLmNG,
NRUPATi»§UN(?:;'§":"20§?tI3,'* u'r*%.a,;:)MMxsS1_GN-ER 012* INCOME TAX
'-TRUS'i' .c1;2cLE+3'(--1),V...
¥%ASTRGTHM\EAN---BUILDPNG,
_ NIi'UPPaTHUN{}A'~E?¢OAD,
" L..BANc;i*.1.:0RE. '

.. .APPELLf&NTS

X  -:(;§§r  I'§~'$EsHAcHALA, ADV.)

Aimz'  p 4'

BALDWIN BOYS HIGH SCHOOL
N09, RICHMOND RGAD,
BANGALORE.
 RESPONDENT

(By Sri: A SHANKAR as M LAVA, ADVS.)

This i.’I’.A. filed 11/ s. 269A of the Izmome Tax Act, 1961
arising out of order dated 29.8.2003 passed in ITA No.
603/$12601 for the assessment year 1994-95 praying
that this Honfble Court may be pleased to: allow the appeal