High Court Karnataka High Court

The Commissioner Of Income Tax vs National Insurance Co Ltd on 22 October, 2008

Karnataka High Court
The Commissioner Of Income Tax vs National Insurance Co Ltd on 22 October, 2008
Author: K.Sreedhar Rao C.R.Kumaraswamy
1

IN THE HIGH coum or: KARNATAKA AT aA~eALo.r;fE20
DATED THIS THE 22"" DAY or ocrroasa 2¢%.f>%¢*sT['VAT 

PRESENT

THE HON'BLE MR.32JsT1cE K.SREEDHAPT..uRAC:)T[::  0;"

AND

THE HON'B§.E MRJUSTICE c.§<,kKL*TMAaAswATm? 

mcama TAX APPEA£.LNQ.354′ o_r-290003

;

THE COMMISSlbi=éER 7 ~

C R BUILDWG ‘ _
QUEENSRCEAD f _ ‘
BANGAL£'”)RE_f’> _ ‘ ‘

THE ‘iN€OMiET- TAX’¥§3FFi’CER. {TBS} A ”
WARD-16(2}’V.. , —

C R’:._Bun_£:-ms,’V<.:yuAEErs;s'A~s;0AD' '
BANGALORE –

(BY syn} %vvsAEsHAc.V+£ALA’, ADVOCATE)

,AL\l_Q; ..

0′ NATTQAIAL SASSLTTIANCE COMPANY LIMITED
‘DIVESIGNALTOFFECE «-2

‘SAT?-E1′ comsaagx
N0;54;–LALBAG’H. RQAD

V BANGA§__ORE~ 55,0′ 027

(B’z’ 0AFs’.I: M V JAVALI, ADVOCATE)

. . .APPELi..ANTS

…RESPCJNDENT

00 VTTTHIS INCOME TAX APPEAL IS FILED UNDER SECTION 260~A OF

T fI;T.Ar.:r,,-‘x951, ARISENG OUT 0? ORQER DATED 28.09.2006 pzxssee ms
._’_§TA– NQ1548/BANGIZGGS FOR THE ASSESSMENT YEAR 2032-2903,

PRATING TC) FORMULATE THE SUBSTANTIAL QUESTIONS OF LAW

,_’ “STATED THEREIN AND TO ALLOW THE APPEAL ANE SET ASIDE THE
‘ORDER PASSED BY THE INCOME-TAX APPELLATE TRIBUNAL, BANGALORE
0’ “IN ITA NO.1S48/BANG/2005, DATES 28.09.2006 AND CONFIRM THE
ORDER OF THE APPELLATE COMMTSSIONER, CONFIRMING THE ORDER

PASSED av THE INCOME TAx OFFICER (TBS), WARD 15(2), BANGALORE.

2
THIS INCOME TAX APPEAL COMING ON FOR ORDERS THiEZ._ DAY,

K. snmmnn mo, 3., ereuveaso THE FOLLOWING:

JUDGHE!’lT

Sri.M.V.Javali takes notice for the respo.ndoen’t, V

I.A.nos.1 and 2/2098 are allg5\l¢”ed;.1_’n.e pro’d:lz:l::lo.nV of V

certified copy of the common ordefA:’pa:ss_ed

Tax Appellate Tribunal, ‘Q”=.Ban§ai.ore.«.l ITA” V

no . 1 548/Bang! datiedfl dispensed with.

The delay of is condoned.

involved in this appeal

is no more” same has been decided in

favourof the””reyen_uleAin_: .A.no.245/2008 and other batch

“of In tern1svv—-e–f«’the judgment renderw in the said

th.isv–1§ooe:§:l ‘is; disposed of.

35/3’
Iudjfil

Sdf§_
Tudge