High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Ransh Coffee Estate on 18 December, 2009

Karnataka High Court
The Commissioner Of Income Tax vs M/S Ransh Coffee Estate on 18 December, 2009
Author: Manjula Chellur B.V.Nagarathna
IN THE HIGH comm OF KARNATAKA AT BANGALQRE
DATED THIS THE 18'?" DAY OE DECEMBER. 

PRESENT

THE HONBLE MRSJUSTICE M+%§~i$}JUI4A"C§~IfiF;§.I#i}R'_'   

AND

THE HONBLE MRS .JUSTI.CE E'§'v,NAEGA:;{A'I}1.NA' 
1.T.A.No.296g2004  V' " K ' V

BETWEEN:

1 THE c0MIm;S:w"*1oE_EE 0~E1'N¢dME..:£'Ax
cREu1LE11xi;:;§«.~_ ~     .
QUEENS  .  '

EAN'GAmm':_; _

2 THE EEPUTyi._C0M'MJ' -SIONER
OEINEOME     
cEN1?RE.cIRcLE+1 _  
C.R.BU"ILDvING'_ ' '
QUEENS EQAD

 ..... 

‘ » A …APPELLANTS
{Ey:S;–~.;:’: M ADV.)

‘M/S _i§Ajl’JSH COFFEE ESTATE

._ ;No;.9;’ SESHADRI ROAD,

_BAN?’GALORE.

\\./”\

… RESPONDENT

{By Sri: ASHOK KULKARNI COUNSEL
FOR M/S K R PRASAD}

This: I.T.A filed ti/S.250A of the Income Tax Act, 1961
arising out of order dated 28.1 1.2003 passed in ITA No.
744 / Bang/ 2000 for the assessment year 1990-91 praying
that this Hon’ble Court may be pleased to:

i) formulate the substantial questions of law stated tiaereixy , A’

ii) allow the appeal and set aside the orders passed =
Income ‘1″ ax Appellate Tribunal, Bangalore_ _i.11l’~-._I’I’A_:”* No.’
744/Bang/2000 dated 28.11.2003 _eon.firn1ing order

passed by the Appellate Commissioner_Hand’?_pcor1s.eq–L1er1t1yV A
confirm the letter issued by the Assessing Officer

14.9.1999 etc.

Thésc ITA coming on thiisllllday,
MANJULA CHELLUR J. deliveredthe~fol’l»owing:A

JUfidMEfiif»L
In terms of A3186/2004 dated
9.12.2009, this 5.;:plé.a1′–_V:s’ agsjmsed £1: »

I a

Sd/~
JUDGE

Sd/~
E I UDGE