Karnataka High Court
The Commissioner Of Income Tax vs Smt S P Rajalakshmi on 1 December, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE Isr DAY OF DECEMBER 2009
PRESENT _ ' '
THE HONBLE MR.JLISTIcE K.I,.MAINJI;NAfI~TI ' L.
THE HONBLE MR.JUS'I"ICE = V'
I.T.A_NO.22s§/2IOOT'. % I V V %'
BETWEEN: V V ' _
LTHE COMMISSIONER OF A '
OR. BUILDING, - . .
QUEENS ROAD,
BANGALORE.
2.THE ASSISTANT_OO'MMISSIO.NER '
INCOME-TAX, ' * ?
CIRCLE --~6(I)'; - _ AV E;
C.R.BUILDING.. "
QUEENS ROAD,' . -
BANGALORE, " M - .. APPELLANTS
{BY SRI ADV. FOR SR1 M.V.SESIIAOR,ALA, ADV.)
NDO.I.VS, ISWTAIN
VASANTHA NAGAR,
BANGALORE A .. RESPONDENT
. {BY SR1 K.1\/IALLAHARAO, ADV: FOR SR1 S.PAR”FI–£ASARATHI, ADV.)
=E=**:i¢=i=*
‘ “‘}’HIS I.T.A_ IS FILED (US. 260 A OF THE INCOMETAX ACT,
96: ARISING OUT OF ORDER DATED 30/6/2006 PASSED IN ITA
“~.,NO.336I/BANG/2004 FOR THE? ASSESSMENT YEAR 2000-01,
@.
hearing both the counsel without, answering the <:;L1est1p1":
of law.
*mvs