High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Khoday Eshwarsa & Sons on 10 June, 2009

Karnataka High Court
The Commissioner Of Income Tax vs M/S Khoday Eshwarsa & Sons on 10 June, 2009
Author: V.Gopalagowda & Malimath
I

IN THE HIGH COURT OF KAREIATAKA AT 

DATED mm mm mm ms! or JUNE   A

PRESENT

um Hozrnm HRJUSTICE vg.GoP.a14},  -   

THE nownm    
mmam mx  

BETWEEN:

1.

The Commi$3ia_ner:df’II1c§2x:ia{Tax 3
C.R.BuiIdi:f1Q };j._-‘
Quecnsjfidadi-……’;’. ” ‘ ” V

2. The Joint Co:n1t1iss’iQfl<~r.r..–of Inoome–Tax(OSD)
Ci1'c1e_4K_.3(3) '
C-.R,-Bufldfiilg' ~

Banfialom. .. _____ .. I mAppeflantS

% – : '{i3j3V'$§i_i.M.V.SeshachaIa, Stg.Cotmscl)

M] E$hwarsa 8: Sons
' " " –« i:j*Nd.9,TScshadri Road
« 4' Bgzngalgre. ….Rcspondent:

fiiis Income Tax Appeal under Sec.260-A of

Iw.'1'…£s;ct, 1961 arising out of order dated 31.7.2008

"passed in ITA No.57/BNG/2008 for the Aswesmcntz

VA 2003-04, praying to formulate the substantial

questions of law stated thercm and in aliaw the appeal
and set aside the order passed by the ITAT Bangalore iIl
ITA No.57,lBNG/2008 dated 31.7.2008 confirm the

4…-.’l’l…4~..

orders (if the Ajiptznaw Cammissioner and Jr; 11:

Commissioner of Income Tax(0SI)), Circle —–

Bangalore.

This ETA coming on for hearing, Gopala

delivered the following:«- a ” ” AT »

Sri M.V.Scshachala, VA

appellant~Revenue submits law
framed in this case is answered
by this Court utiue case of
Commission;-r Enterprises
in rr Appeal 1313 3.7.2007.

2. Ixiview of .$éiif{i~.dVe.<:§"sir3i'1, there is no need fer us

to answer xthfé" of law framed in

T'h«3_appeaé "" I ' devoid of merit.

141; ,, 2 My % ] A Aég/~ 111019 3

" A.1V5;':&§'éé::;«1VA'§'.s5V'disn1issed accordk mg' ly.

Sd/*
Tudqe

sdii