Karnataka High Court
The Commissioner Of Income Tax vs Shri K M Chandra on 18 March, 2008
TN THE HI"'I-I C()U"'i' OF K1'=';RNATms.n' " * AT _
DATED THIS THE 13"" DAY o1~' MARcI;I2oo3 é * x °
11.... -..0..'B,..-E JiJsT1,E;ANA.1§D BYRAREDDY
1. The Comniissidagr u_C'= ~
inccjme--tii3§,.Lv'TJenfif:i% Qirrgle, _
C._'R.' %Buiidin"g,~ 'Qutnghs. -
Ban8&191'6 ' "
2. The; DepL iiy of
%.ifi<:onia Tax, CiE'L3.1G77(1).
fQueen's Roatia
LA (B$i"Shri:.}\ri;'§7.Seshachulu Advocate)
-----..-..u~_
s1..-a:»:.M.c1......:,.,,
1310-.18, 27th Main Road,
lSee*.o:', H;S.F..Lay;-ut,
% Batigaloré-56_0 034. RESPONDENT
-tun W
This ITA is fiied isficier 269-A :31′ 1.1′. “:’–‘~=.~as.=1.-,;.. 1 $51’
arising out of _ order” dated .27.04..2007 ‘PTA N9. ‘
‘=l43l/fflang/2005′ for the Assessmerii ygax. 2002-{l3’iitxl.je’ ‘. ”
‘This appeal coming on for
VERMA J., delivered the following:- ‘
“iu1_ M.’\I’.Seshachtfi’a;&’ V
2.” A memq afifillunls seeking In
wilhdraw and considered. The
apwlle-.f*.’ ‘-.=-.*L……if’f;~’:’-.=-.1 !l1..-.~ -appefl. The I.1ppt_!;I,l
an
. 75′