High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Intermed Pharma Pvt Ltd on 30 January, 2009

Karnataka High Court
The Commissioner Of Income Tax vs M/S Intermed Pharma Pvt Ltd on 30 January, 2009
Author: Deepak Verma K.Ramanna
{H THE HIGH com? on KARNATAKA AT  1' 
DATED 'mm THE 30% ms' or JARI}A.§§'Y "  % ' 1

PRESENT   

THE HOIFBLE MR. warren  vE1$ms..= "  

mm I-mH*m.E 15:3. Jug-*.*z£5;fs« :&~.~2§AMA;mxa.-'2

I/I'.A.. nib;-§1$%.c$:é{;gt§f}4V'A.,:L  .
smwvmmi:  V' V V' "
1.

The of ‘I:’:i§}§31ti)3;§}C–.”71″f:i:’:?.?i’,’

<::.R.Buiz:r:Iing,"=_ ' :

Queens Road,’ 51.,

2. Tha Jain”: Com::;is~sionefA.of’ ,
Income: Tax, Asses–sme:r¢t_s’,'< "
S1-wcifii Fangs ~ 6., ' .

{LR .Builc:ii”ug, Qascns Roaé,

A . – my sigij :vé;v,.ses11achaJa, Adv.)

A!§B: V

‘=—‘M/ s.xm»mcd Pvt. ;.,:.:1.,

1’~F~.}.’?7D, industrial Area,

« j ‘ »-Jigazni

.. VVB

– V .-….,–……

‘”v.V(VI;3y’ASzi.Y.V.RaviI’aj, for

Sri. 8. Parthasamthi, Aciv.)

a:_~a:_ a;__«a:»_ ~::_ *__1’:_ «A rm

.. RESPOKDEHT.

This £.’I’.A. filed under Saciiom 26G–A of V
Act, 1%: arising out of order dated .2?.Q_1.2(3{§4″pa’$sé£:I rifgx ”

No.123/BANG/2001 for the asscsszngnt y.c:@:* u1_9i.9’i6 -9″7,’,

to formulate the substantiai qu¢s’£:ionS’v_of’.2aw «*i’11lc:)’*~2v”t’r1é*..L

appeal and set aside the <3rdt;1:_ "p3ss€:€.i' b}?' Viifiéémé Taxi"

Appellate Tribuua}, Bangalore bea fi12.,g_ §-TA N5'. 1.25;; BANG; 2001
dateci 2203,2004 and t1;{;e– of £114.'; Appeiiate
Commissioner and Joint Tax, Siaeciai
Ra;t1ge–6, Bazlgalorca " V' V ' 'V

This Ap;:seéi.._§:£;mji;2g 4¢_ ;;__ Aaggission this day, nmsrax
VERMA. J., €1eLi§s*&:1es:§ the Ibfléwingi'

7gfJungߣH?

Sfi.M§’;{.Scsha-sfizsidig, “*1§£é£’$f1ed counsei appeared for

appellanis _ VV Raviraj, leazmsd ceunsel for

S. foi;”iii«e rezsponcient,

2. H ‘– the instance of the Revtnue is filed under

fiecfioxi” the Income Tax Act, 1961, agaixmt the onier

‘ K x V ‘4¢f?§j&f€5t”§.vTi2f./.()vVi'”.2(}{)4 passed by the income Tax Appellate Tmibunai

f13.é”apA’pea1 preferred by the msponécnt ~– assessee.

7??

3. Appeal was admitted for ileaxting on the fpiififtfimg

substamia} questiorzs of iaw would arise in this a§pt’:§e;};:~ .’ A’

i) Whether the Tribuna} was COI’I”t?CI’,”–
holding that the coxumng. ;5′:;:1aAjn§
storing the storage tank,’ méééérs». 2 VV ‘.
should be treatad as é_.1_ “p.12nt axfifl as
rate 0f depreciaticm bet
despite: failing. ‘*’I:(,>.._&_r<:c»f3j:'wd' éL-:'$pg§'<:*ific
as to how the LC'oium11s

could be V mere

she1:g3:$L=;;.}:%1::e1ci:._b3iHie Ap:ex"'<:au3n in 244

ii} '"Wheflifcr correct in
=',5";ii€3.,A'::@L-'$639.3-Sfffi is entitled ta

V ,. ufi2"t§«";:4-'fl)Vi'.1:<1t af excisa duty

A — , paféiiwlé débitéd A'E<:": P 8:. L amount, when
not been actually paid

_ éuzjiig {hrs current assessment year?

4. ._ not been disputed before us that betwesn

V 1..-‘:15: identical questions of Law had croppeé up far

W 4.€0,Vfis§dV£;*atit§ti. befare the Bench ix: ITA No.244/ 2003 which came

of on 24.11.2007. The same questions Cropped

hr

up again between the same: parties in ITA 310.416]
earlisr order passed by the Division Bench of
Nr:;>.24~4/ 2003 was followed. in the
by the Division Bench of this ;§:»2=.1.”1i.€:1’ ‘V
questions of law as formulatgd hav§é;”L’:i.:éV;:$”be the

revenue .3116 in favour of thr;”‘&s«sess§aVee. “Wt; Va”<L.:-.r_:»:31"e:ii:x::g1:; {:10 so.

5. Appeal stands figafly §§:i.i}1″.no order as to

costs. . . 4. V
Sd/-3

W;

H ‘ ….. .. Q