High Court Karnataka High Court

The Commissioner Of Income Tax … vs Corporation Bank on 9 March, 2010

Karnataka High Court
The Commissioner Of Income Tax … vs Corporation Bank on 9 March, 2010
Author: K.L.Manjunath & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9" DAY or MARCH, 2G}5_fl_
?RESENT V '
THE HON'BLE MR. JUSTICE K.L._MA§fiv$aTfiAb 
AND , _ . . ,_
THE HON'BLE MRS. JUSTTCE REV. NA¢A?a%HfiauV
T.T.A.NoT§EE9/;0a5.®*7 E
BETWEEN:  W'   I

1. The Commissioner_Qf=Inoo@e¥Tak{;'
Man9alore,e', V ' "" "<'

2. The JoinfiWCom$iss;ohe;7ofi
Income¥$a3_{Assessment},V
Special Rangé,_ ' "w

MangaloEe%;x'aV APPELLANTS

(By AdvocateESri}fiTVlSeshaChala)

AND:
. Cofpofiation Bani;

_ Head Office} P.B.No.88,
EMangaladevi Temple Road,

Mangalorefli RESPONDENT

(Ey Advocate Sri.S.Parthasarathi)

:Tfiis ITA is filed under Sec.26OA of the Income

“TaxeAct,196l to set aside the orders passed by the

eincome Tax Appellate Tribunal, Bangalore, in ITA

fir

I

‘”‘-_ “vg}i7o31o

No.289/Eng/2002 dated 10.2.2005 confirming the
order dated 20.3.2001 passed by the Joint
Commissioner of Income Tax (Assessment), Special
Range, Mangalore. *

This Appeal is coming on for fisel “hearing
this day, NAGARATHNA J. delivered the £ollowifigg’_

It is submitted by the learhed eofihsellforithel
appellants that as against the respofideetwassessee
no prior permissioh has lheengpobtaihedgifrom the
Committee of Disputes _b§§§:e”¥£ii§ng the appeal.

Hence the appeal is dismisSed_as}not maintainable.