High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Karnataka Power Corporation … on 3 March, 2010

Karnataka High Court
The Commissioner Of Income Tax vs M/S Karnataka Power Corporation … on 3 March, 2010
Author: K.L.Manjunath & B.V.Nagarathna
IN THE: HIGH COURT OF KARNA'FA.K1\ M' 1a.a_:\1<::.:\L1<1::
DATED THIS 'm1~: 03"-I DAY 0:? MARC} 1. 2010,---.__
PRESENT V"V"
THE HON*BLI:", MRJUSTICE, K.L.MA.NJ   is
THE HONBLE £ViRS.JL§S'I'ICI;i'
1'I"A.NOV;€»_z:§_(3;;{M2wmQmMQ;;E;j       
BETWEEN: V'  
1.

11-11:: C0MM1ss1c§§s-:§i2.10:’:_1N{::;
C R BUILDING % V * ..

QUEENS ROAD
BANGm,oR;:’w_ —

3*’

THE ;iO1:;§:’_», 1-NCo1v11′:~: TAX

g;Sé’Essiyr_EN’*§fi,”‘:3:§’15:éj’iAL E2-V
R –B’Ul.L{JiNG§QUI§ENS ROAD

BANc;m,oRE3 ff . .,

. .. Al–‘ P [’31,] 41\i\€’I”S

V. _ {B52 SE§I4UxCHALA. ADV.)

iv:/’S’ KAR;§3ig{fAKA POWER CO.RPORA’1’10N LTD

N082 Si”-§z’«’iKTHI BI-1A\/AN
RACE COURSE ROAD

‘ BANGALORE

1-21.13551-‘()§’~li..)I’IN’l’

VA u ._..§By Sri: A SHANKAR AND M LAVA, ADV.)

1.’I’.:’–\. filed L2/S.260~A of I.T.ACt 196i E.-‘:1’iS’»iI1f.,_1_’ (mi 01′
order Ciatecl 21-10-2005 passed in ITA N0. 9IO/I-€1\N{j.}/i2{}()£3

&/

W2

for the Assessztlemi Ycz’1rs 1996437, p1’a1yi1’1;g 111;-11. this §l<:11'blv
Court Inay be pleased to:

i. f0r1″1’1L1i:«;»1te the $L1bsta1’1’Lial questions of law st;-;11tc(‘l I’1:c1″ci1’1.

ii. allow the appeal anti set aside the ordct’ §’.)di:’>=’55C(“1 t’.1″1c
ITAT. I:3anga101’€ in ITA N0. 910/ BANG / 2003 d;.1l’.(*l EC)–
2003 <:()nfirn1ing the order ofthe Appellate Com111issi.;:.$'1«'.1c'I*–_é1i(;.””i.t’1’* 1,l'[1″L–.>. V’

interest 0fjL1${iC<': and equity.

This ITA coming on for
MANJUNATHJ, deiivered the_fol1owin_g:’4.V_ — «. .. ‘

JUDefi§NTV

Heard the c0unsr3i_f0r the”p2iL1″Eié;~3_

2. Eh the C21se’t.)I”1.h’c=«_;i’é5~s’e:asee for the 1)rcvim.1s &15¥;F5L’i.”i:*§l1IC:’1’11

yeatflin ITA’.”N()V;9/V2 Q(A)?1~:.:(51?1′:V}4.12.2009 this (201.1 11 1″e1_\ri1’1g, L1[‘)(‘)l’1

in..’:L_i”i*1e,cas,,¢ of C5iivv–E\I..2m11″al Gas C0rpo1’ation Ltd. \/’:~s. Ciity «biz

‘:I1″1″Ci”L~I»<_31;}T'i€{} : 'D6:—'_€10p1'11uni COrpo1'ati<3n. Mal"1;11";.1.'~;]'1111:1 L1<l..

Eqmfimjfigfixny7scC39hashadum¢umempuumummy

the apffiallelni would not lie without: obtai1'1ir1g' 1.l'1:.'. ptr1''1'1'1issic')1'1

» Ah'To':.1¢1 the Con111'1i£i.ee <;:1~1'v

~7E'<)1" lhfi'. e'1p[')ella.111[. to z'1.p1")1*0ac::h Ehe Co1'11111i1_%m* of E.}i:ep1.1u'* ;'1m.E

/

;-:1’;-11:.-=

appeaL

4. FOIIOwi1’1§§ E§’3(,’ z1E’t)1*€said order U719: §31’es–c’ii1′”L’i§:i.I”>,(i’i1. 1′.<,_;'1I:i~;s ” ”

dismissed gra1’11ing sim:’1aI’ liberty.’-._

#,.-.–..-,,’….

mg-«I

§E§§i§E.: