High Court Karnataka High Court

The Commissioner Of Income Tax vs General Investment & Commercial … on 8 March, 2010

Karnataka High Court
The Commissioner Of Income Tax vs General Investment & Commercial … on 8 March, 2010
Author: K.L.Manjunath & B.V.Nagarathna
,,.wwmm WW wwwmnwmmmmm mmrm wwrwmm va,_,,aw;j zswmmwmammm zrwww %.v%m«b"&,é5§¥'£§ mar" :m.;=«w~2;NMafi»mmM mamm w..m-wwm ma» ammmmaamz MMEM QJQUWV Q? MARNAXRKA §"§m?>%'€a gtmgm

Q? 'I"I'"E EEGH CQEIR'? QF KfiRBFATAE(A AT' BAH

mama ms 'rm: am my 9?? Mme:-§¢ 291.3 I _

FRESERT

Tm HGWBLE 1vm.JUs'I'IcE 3-;L,.%§    

Afifi

THE Hoxms MR3. JUSTICE'B'._V;.A§IAG£R$'fi1"$$;'%:../ f' :,.1,

 

is
 *

1. flmCa nmef ‘V
c.R.3~.;.ada%
Attavarg

§cre.

2.
af§:*x:3oma’3fhg§– ” ” *

€3i1’c3e–3; av; ,

ami .. …g>*’-isitlfilosrwmfiam Ltéég

X
11%

” 3395 iii wfiw –f: Q? &C£,

nut fif arfiw éa§& ESJLEGQS ;_- ‘

.. ..-mmwq

4′

W WWW. W mwmmm waurfi mmm W mmmmm WW mam”? W mmxmmm WWW mmm” gmwmtmm Haw cmm

ETA Ke.405;° BAEGIQQOI, fer rm asswasnztezzt yaar 1991-
92, grayfig fiat this Hen’h1¢ Caurt may ba pkcaaedtzta;

i. Faermuhata thy: substantiai qumtficna of

t}1e:*m’un§

ii. albw the 313%.! and set K V’
The Ineonm Tax appema f
Imaame Tax Appwl vEQf495Vi,BxfiKGf2f3{}1’_V_V.VdB_;_fi’.<i

18.1 12895 and mm 2.51" "ti-;;e figxpéflaes
Cammiasiaxm mnfi1*mrE"§f' by the
asst, Gamma, «sf Margalore-.,
51:1 the iz1te:t'%t ef *

m gm this day,
J; .

mm 2.19 22;: he-.a:r2ng’ . film

mfim axezbmitned that tin
VV.q_7:.§é.a?’.fi=§r:v…§4:afi” in thia appaal Q named by rm

gag L’ mm in rm Ho.191;2t:m cm rra

L%«L%%%%y%%%m345m:se: éawd gm gab:-um mo? mween Mia

333$ £;Ql¥fifi&§§QE’ER 58!? mmm

V. MYEQRE, wlmén {Em qum&zz af law im amwmad.

fawn? aftfém r z.x3 ad agfimt Q13 asawsm.

‘N:

,,.,V@
2
$3 U

3
2, Amréimkyg faIl§wir1g fig afar:-waid Judgmnnt,
. ‘ .

3%DGE

.§§§w zfiwx $..m.€.%%§x€§ N3. .$§§& Egg £.z§§£§§ «M3 §3§$ finffi fififimiggfizz, gag §m§§§ §§§;» §%£,§m§$wwm§§.?%_w. a§§§§ ifiit, §§§u§.§£§§. :3} wgfififi.