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
._ NAT'I{)I'§AL INSURANCECOMPANY LIMITED
 'DIVISIONAL--OFFICE - 3," """ 
v.' SR1 'LAKSHM1'COMP_'LEX
'1,S~1?'-$9, '3T.'MARK'S ROAD

I   (BY IS'5§3§_II§IM\(JIf3.\)'I?:\E;I,ADV€>CATE)

" , 195:1, ARISING OUT OF GRDER DATED 28.032005 PASSED IN
 A HA NQ,1S53/BANG/2005 FOR THE ASSESSMENT YEAR 2661-2002,
 Pi?A'.'I£_\£C-3' TO FGRMULATE THE SUBSTANTIAL QUESTICWS CIF LAW
__I$T}7-.TEDA THEREIN AND? TO ALLOW THE APPEAL AND SET ASIDE THE

.:""I3'2--~~ITA NOJSS3/EANG/2005, DATED 28.09.2006 AND CONFIRM THE
 ",0RDERS OF THE APPELLATE COMMISSIONER AND THE INCOME TAX
" -I «~ OFFICER (TBS), WARD 16(2), BANGALORE.

IN THE HIGH cousrr or KARNATAKA AT sANGALc}9;;:%iI'LV;I  

DATED was THE 22"" DAY OF OCTOBER.gj0OV8.I:'V: ~   ~
PRESENV ,I L  "I ?6L' V. ¢
7:42 HUMBLE MRJUSTICE K:.sRE,E_o:LHAa'1 5
AND °   .   " ' I  I

THE HOWBLE MR.JUSTIC*ELC4f§.KUMAR.£§S'WfiK£§éi'Y' 

INCOME TAX A?PEALI-.'a"§;_:~3S9IA _OF12G08 

§ 

1 THE commxssxcwea oF"INc:5:«4é-"réx,   " 
C.R. Bu1LD1m3_.«..Q;:EeN;s agar:  - 
aANsAa_ogE:_ *  2 

2 THE Iwcizgae-fix d:5F1c_é':{i(*rt>é;');' 1
WARDe1fi_('.2),_ L2.§:';.,__B,1_.II*;._ ':.Ne, ~ 
QUEENS R~'L)3§>JZ?, BANGALORE _  APPELLANTS

(BYISRIII: M v  JIKDIVOCATE)

ANQ;

aa.N<:.Aa_c§RvE' " .s'so";acV1.  RESPONDENT

‘INCOME TAX APPEAL IS FILED UNDER SECTION 260% OF

‘ORDER PASSED BY THE INCOME-TAX APPELLATE TRIBUNAL, EANGALORE

4/