High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Ingersoll Rand (India) Ltd on 30 May, 2011

Karnataka High Court
The Commissioner Of Income Tax vs M/S Ingersoll Rand (India) Ltd on 30 May, 2011
Author: V.G.Sabhahit & Malimath
...1.

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 307" BAY OF MAY 2011 

FRESENT

THE HONBLE MR. JUSTICE v, GgS;£3gvS»F§;.'1x::.Hi:T:."~ 1% ' L

THE HOEWBLE MR.3u»sT1cE”eg:;vIA. MAE:e:§#g’fH~ ”

BETWEEN: ”

1, The Commissioner of InL::df:ie–__.te>reu.._V .. ____ H

2 . The Ad df; .CiilfiimE4333-Q5E§.fV.:QI5«I..n c:~dme»-tax,
Circ!ezy:.6(‘3};._:nMunjbai’;- ~ ?

‘i§’he__£s¥5A?s;i§”i:a«Ee_:ii’£fos2fih*:.§.ssi<.mer of Income Tax
C'§.rcEe–1:{4',"CV.'R._.Buéiélgfifngs, Queens Road
Bar:gaI~ore;"- ' APPELLANTS

U)

(By';f:$ri._M.\!: Seehechefa, Advocate)

E?!/sf. §ne4é'r.$iei»§.T"V'R*'e'nd (India) Ltd!

Solitaire Cotfecfirete Par§<—-I\:'
Unfit Ne..s.'41"1 & 412

I Fioezz ;%,ndher§–Kur!a Read
A /§.nVd_heri'-'{E), Mumbai. RESPONSENT

This ETA fiiee Esme: Sectéee 253% of IIRAEE, :96:

-~.a::”%s:ng eat 35 Greer dated 398-2338 passed if’: f.TLA,Ne,

as w§–§’s:h<:E:*z3wn.' "

-2»

3804/Mum/2305 for the assessment year 2001—2002,
praying to formuiete the substantiai questions pf faw
stated therein and to alicsw the appeai and set ashje the
orders passed by the ITAT Baegafore
Ne.38C¥4XMum,z’2€}QS, dated 38-G8~2CI1D and ::o_nfi§m,§r;-gV;~tI”:e

erder ef the Appefiate Cemméssiener cenfimz th’e.Tjeer:£veTk
passed by the Assistant Commissioner ef ‘E..r1ce;j”2e4 T’a:>’g3_e23:’§”; ‘ ‘

~. ‘In §2’i’efw_:ef.vfhe ‘s::.’bmission made by the Seamed
Counsei é’p.pea_riHg fer” appellants, appeai is dismissed

sefs
ESEQE

Séfg
E3333