High Court Karnataka High Court

The Commissioner Of Income Tax vs Shri H S Krishna Setty & Sons on 4 November, 2010

Karnataka High Court
The Commissioner Of Income Tax vs Shri H S Krishna Setty & Sons on 4 November, 2010
Author: Manjula Chellur K.Govindarajulu
V _ H21ssLu1.»--..' ' '

W M 'A   " "  :S__ri. P2irt:hase11*aI:I1y, Advocate}

   198.} arisirlg out (:)f"ord<:1'

IN THE HIGH COURT OF KARNATAKA, BANGALORE)

DATED THIS TPIE 4'?" DAY OF NoVE:MI3Ig;R;-- ~ 'A

PRESIEMI'

THE HONBLE MRS. JUSTICE' i\"/IAI\11_'L:§éLA'CIfI'EL1§U'}§_ 

AND T %
THE HONBLE MR. JUsT'51éfE:.K.GO*'Ij§N'1);2x_R2xqt}1,U
INCOME TAX APPEAL- N0--;"?8.8 g20V(j8"V

C. R. BuiIc?ii11g?»V'  _  
   
Bangalore   b

1.

The C0mmiss io.1’1e1*;_'()I’I1i'(;::o1né>.iIa2; ‘

{Q

. “I’he Asst..ACCrm..:f1iiss’i«Qfic:r 0f.1’11C()n1e~f:aX
Circfewlé

Hassan ‘ , APPELLANTS

{By

Sgri; M. V. :–‘3-s:sV’t1Ve1ci’1’.;1i21. Advocreiue)

Setty & Sons.

A’/ad Roa_d,” ~ *
‘ …RESPONDEN”f’

>i5**
T}1i_s E.’I’.A is fifed 11/ 260A of the Ir1(‘t0mc: Tax Act‘,
(iaicd 28.3.2008 passeci in ITA

No.386/Bang/2007 for the £1SSCSSfI1(;’I1i year 200I~2(“}O2
pi’a1yi11g that this In-Io’1’1’bIc Court: may bi’. f)1t’?&.iSti’.d to

Formtllatfe tile substantial questioias ()fW1émf’5i;:fiz:1.t’egi

i1’1er<:i11 and allow the e1pp<:e1l and set &iSidfi? i"h':é§"'a1i'('i-:?-*_1*
p21ss€3d by iihf.' ITAT f32111;_.ge'zl()re iii-._V ETA L" Niciii ' -.
386/BNO/2007, dam: 28/O3/2008 ci-mi=i'ma..ifine»omimjs "
0i'Appe1late C()II1II'1iSSiOl'1{i'l" £1.i1(,'fASSii«.'_C013-it'm..i§3:3iVQi'iCifV

income Tax Circle– 1, Hassan.

This Income Tax 3′}:)}’3-£3611 Comingi”(.)r1-ffer. ~’f%11al”

disposal, this day. MANJU[A~L.i»C’HELLUR J, .tJe1i:’-{cred the
following: i 7

J1! V G’. :y1_s.i N»

V U”

w

In Vi€W of th(?v.*2’ip.}’)_”E1vE” /2008 b(‘§I’}§.,{

allowed by this appeal is

also ai1Vcj£»xéd’*oiéi.:i1ae”‘£;§1;n §:'{¢1~m3. 5.5 in Im. 79 1 /2008.

” ~”se1};: