High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Khoday Eshwarsa & Sons on 23 February, 2010

Karnataka High Court
The Commissioner Of Income Tax vs M/S Khoday Eshwarsa & Sons on 23 February, 2010
Author: K.L.Manjunath & B.V.Nagarathna
 

IN THE HIGH COURT op KANATAKA AT BANGALORE
DATED THIS THE 23"'DAy OF FEBRUARY" gdgo

PRESENT

THE HON'BLE MR. JUSTICE K.L,wMeyJUfiATH_p"u

ANQ;

THE HON’BLE MRS. JUSTICE Blv. NAQARATHNA
I.T.A.Nof3i92/2005ap’
BETWEEN:

1′ The C°mmi$3ionerw§f.InGOmefi 5pfi
Tax, c.R,aui1dTng,;; _”f_x'”
Queens Roafl;_Bangalo:e~1§ “””

2. The nepe:yiC@mmissiene£”e£}
IncomewTax¢ CircIe%(l).”””
C.R.$uildiegL_QueefiS_Road,

Bangalore; _¥j..»_e, _ .. APPELLANTS

(By Adéeeate 5:; K V.Aravind)

: 1 ~. I’ ….. .. 7

QM/e”KhcdayfEehwar9m, & Sons,
Brewefiiee House, 7″ Mile,
Kahakapura Read, Bangalore. .. RESQONDENT
(Bf Adyecate Sri.K.R.Prasad)

‘This ITA is filed under Sec.26OA of the Income

e._ pfax_Act,l96l to allow the appeal and set aside the
“-, orders passed by the Income Tax Appellate

.i*-_ ‘wié/050310

ya

3. In ITA No.760/2006 similar questions have been
considered by this court which judgment is
delivered by one of us KLMJ on 17.4 2009 answering
the substantial questions of law in fauour of the
revenue and against the assessee 1£§1is§ih§i tug
judgment in COMMISSIONER or imcons féij §A;AfipsAgi=
Vs. SHRI RAJIV BHATARA.V Foilonino’tneijuoofient ini
XTA 760/2006 and in vise of the gag ja:aiaown”5y
the Hon’ble Supreme §ourt”in the case cited supra,

questions of law are answered aqainst the assessee

4. Aécoxd:h§1#Q”tHi§ allowed is allowed.

i       363;;
3 miigg

Se/m
§§§§C§EI