High Court Karnataka High Court

The Commissioner Of Income Tax vs P Purushothamam on 31 July, 2009

Karnataka High Court
The Commissioner Of Income Tax vs P Purushothamam on 31 July, 2009
Author: D.V.Shylendra Kumar Kumar
K".iU§.W"§" $3? Kfififififfiuflfl Wtfiw flflflfi?-'Q? fifififiwflflflfifi W§@%-fi CQUW" Q? KARN.&°?&%€& W@%E~§ fififlfi? W? KAflN&"?fi%& HEGM imam' Q? mmmmm W6?-'E 603.1%

IN' THE maxi mum or KARNATAKA AT 
namn THIS ms 315* 1:3»: or JUL*jr;   -T 
rvnmsnzlstir   Q 'T1 5 « _  *
THE HOEPBLE MR.JU8'£'ICE  'V'  
TI-IE Horrsm. Mmaixmfjcm  
Income Tax Appéai 'cf  §
Between: '  'A "   
1. THE COMMISSIONER 'OF  

CxR.BU1LDI~?¥C3, QU~iE2EE*xi--S"ROAD._
BANGALQREVV;-.     
2 THE  fo%rjs§2:f§1'<*;9:E _  
WARD«..15{.I§§   ..  
c;R.'Tv.*3u:v;,D:Na:;,w.QU?.3ENs rzmfi
}3ANGALR"i. K;V ARAVINID, ADV.,]

 PRU I?U'5'>E~i€3'FPir"a~rviAM
«_ NO;2?I;,__RBE LAYOUT
"  1'3TH MAEN ROAD
 "Jv..P;£\{AGAvR;"7m PHASE
 BANGALGRE - 560 078  RESPONDENT

[SRI K MALLAHARAKO, ADV, F01?

SR}. 8 PARTHASARATHI, A.I3V.,}

“2’E’Ir~HS APPEAL IS EA$s§:1::> IN rm no.

1057/ENG/12007, FOR THE ASSESSMENT YEAR 2004-05, PRAYING

VA …_’3.’é’3 FORMULATE THE SUBSTANTIAL QUESTIONS OF LAW STATED

THEREIN, ALLGW THE APPEAL AND SET AS1313 THE ORDER PASSEIZE
BY THE ITAT BANGALORE IN {TA NO. 1857/ENG/2007, DATED 1G-
1i»2-200? CONFIRM THE ORDERS OF’ THE APPELIAKTE
SOMMISSIONER AND THE ASSISTANT COMMISSIONER OF’ INCOME

mwwm Wt7W”‘ wmmammfimwmm mmwm ukmwww ,.f%.;¥,§” mmwmmm fllfifi QWMIW Q? KfiW%fi”§'”fiK& EWWQH C0133? Q?’ Kflfififiiffififi HQQH fiflififl” Q? mmmmwa W¥@§*’§ Cfiim

TAX,CHK1E-i5HL BANGALORE,neTHE1NTERgSf§fi5gfigmcE
ANDEQUflYANDET$w _,, ‘m”1vvfl

THIS APPEAL COMING ON FOR f}AY,;

SHYLENDRA KUMARJ, DELIVERED :’?’H>E”FO§.i,()W3NV(3E._’ V

Sri. M V Seshachala, (:<;11':1$e1 Vfz;rVV'%tV.f;é"a;§pe:1é::ts

–~ revenue has filed 3. to Withdraw
the appeai in the accepted the
law as $3,. in the case 0f
TAX us. KOODAITHL
in 120091309 rm

113 [B§r:r;];’ _ ‘ ”

ieamed counsel for the respondent

has “r10’vc);§}j§é;C§;:i’01; for withérawal Of the appeal}.

3} ,__””%AAc§;d§di§ig1y, this appea} is dismissed as withdrawn.

55/9
Judg3

Sd/5
Ju&§§

AN/-