IN THE HIGH COURT OF' KARNATAKA AT DATED Tl-I18 THE 219 DAY 09 APmL«.QCi£I§ 9' " PRESENT THE HON'BLE MR. JUs'a'IéEED1$ErAKjA§E:2jy1A~E BETWEEN: The Con1u1jssion€:r of I11come§Ta:§;E»T' _ _ V Attavaml. " ' T 'I--'.11c"Asst,' Q1" - Income Tax.' E. gigggg ;_ GIT} WK"! '- MANGALGRE. " (gay Adv.) Bfia1%au§'I3--é¢dii Vworks Ltd., Eaugh", Kadri Read, gwomog -- 575 003. 'Jr_*__*_'k___'I:_*_* .. APPELLANTB. .. RESPONDENT.
This I.T.A. filed under Section 2260-11 of the Act,
1951 arising out of erder dated 0a.0e.200′?””‘ps’ss;;-5. rm
No.3729,I BANG] 2004 for the assessment y¢s;{1’:20o’0’_g0i pfag,%j1jg–s_’xco
allow the appeal and set aside:-‘t1ie”*9Ij;1er Intpoine “Fa:i;e..44
Appellate Tribunal, Bangalore, in II”-.’IA’A dated ”
08.06.2007 and coI1;t’1rIn the order pa’ssc’c1 by ss ;é;.sssss§ng’e0fi1cer.
This 1.’l’.A. coming onp_…:f0r__ day. Deepak
Verma J., delivered the._f011oW1’11g:. ~ _
1;iieV’:.1ppe]lant. Memo has been filed
with vsad”‘epIe.y?¢r fi’i;11at”‘-.Vappefl’*be§ dismissed as not pressed.
Accordj,ng13,r the ‘appe9.1,4ie…die_missed as net pressed; Memo stun ..s
closed.
d V. Adv.