High Court Karnataka High Court

The Commissioner Of Income Tax vs Sri Lokesh M on 1 March, 2010

Karnataka High Court
The Commissioner Of Income Tax vs Sri Lokesh M on 1 March, 2010
Author: K.L.Manjunath & B.V.Nagarathna
I
{N THE HIGH COUR1' C)? KARNA'}'A.KA AT BANC}AI,OR.E

I")ATEI..) THIS 'I'I*iE E-*5' DAY OF MARCH 2010

PRESEINI'

THE Homa1,1'~: Mr.JUS'I"ICE K1,.M.AN.;¥'ij%N}€?1*%;«&_f'  

ANI.)__

THE HONBI,-E Mrs.JUS'_l_'IC.E 

I.'I'.A No;'1;337    
BETWEEN: A %

1.

The Commissioner”of*A ”

Inconle-‘§’a1><. "

C.R.Buildi1f:_g, & _ _ K .

Queens      _ 
Bangal__o':'é"_.<__  " '    »

2. The’ Assistemt Com111ViS;€it)1’1V€sz:’bf
CirC1e10(1). V ‘ ‘ ‘ ”

C.R.Bui1d-img.

gm -Roaxci_ ______ H
‘ifiahgjiaiia-re. = …APPELLz5\NTS

I”{.”‘\”‘.’Ai”2;’:V\’.-‘i_11V(§. §7%;§§1§5′. V§”i..)’§’ §”\/I’,\-‘?.S(.f5:3}”1}’i(I’]1€.§§£’Z. A(i*~u,}

f , 7

L0
i=~It21_i1g21sz1z2d:*a Viliagw.

” . V I\/la.<:14i\.vaia Post.

<3?/'

Begin' Eéobii, W
3fi§a_11ga_101'6-68. . . . E€ESPi§i3?~_E"§}}3§€T

{Sri A. $ha13i-:33: 3% §;§.Lava, A<ivS.}

'E'h§S ma fizm :1/$.26-{E-A' 'é'f'§'«'3Z' «am, _; 633$; tmlsigggz <3:j;:%'
cf O'§'c:i€:r dated C¥g,{}3'.'2€}{:3"E.:3! ? gizafiséd 1TA;, —

zxso. 1343 /Bang/12084, far tile 7aS3_eSsm.e’z;,€: – ;2r)::::::–03
prajgifig “£0 {1} fomlxzilaieihé sxzbstémtiaj.'”q:L:%:3ti(3::s t)f.V1axx:«
states} therein; {2} aiiaw Ens: Iappaal an»:i._$%;:t 2:-,€;i£t’i’é £116 ordar
gzassed by the ITAT .8a:1ga}é1=’:§i:1V 1’1’A”§*§.z3.’184E3,iBaI1g/i2{3{)4
ciaied {}§.Q3.2€}G6 23116}. g:::3nfi:j:’:I;”‘-:i;E”1€ a:*{%.€::°’ ef Appaflate
Ccmmissiensz’ ci’~der passeci by §Z:t’1€
Assistazfi €§fi9I1’m1issi{:>:f:€:* §11C~{}E§1é’w_ ‘§’ax:, CirC1e-}£}{1}
Barzgalore, ir:._$:Li1e i1’}$.f;’=F§E:$f, f:}– V ‘f:§:*”‘V7a;{i112i3sio:1 this giay,
EfiAI\fJU?§~IA’}j§:I;”‘;};.__<i$};i%s;H:i:fi:gi " faiiawing:

‘W §g§3GmaN?

T3:%é~~ i§V1E}§§:}f{f.3’§§»A.”.3:S: .’.é_é§§1$i€€{%; E3 &11S’W€:Z’ iim fifiiioxving

” _ §3%.§_€:a§$f;33’i§§8E {;ué'<3'E;;iG:z$ 0? iaw:

” — %§?£”:é_’:he:’ the Tri§3m:1.a§ was mrrect in halciégzg that

A §;_§i:%:E $3312}: asaaum and ether Séaifiaflsntg fmm
V. . ‘~%%§2i2h iflCG§”fi€ $§_,E}3″§G’§ hfi s:<:2n§::'i6:€% but is %%?E"i§E€:i"i
an egiézuziaiaz fiasis {EOE§S§i5E§i'§;$ 'iwaks af accgu-:;E:$
magi <:::her §€?é£I"éS£:£Ei€E}.'§:$ wiihiza Eha maaiéiag sf
§§"GVi$i£}.E3f$ Qf Seciiom 44% pafiisziéarfiy whan
siausa {E 33% 1%? $5 sxpiafigfiisia Ea szfiragezztisn 5% 3:'

Sscfigri 3.3% }i1}§§§€f::'3 3 éiistineiiau fiétweézg a $2233

{W

AI/W

Based on t'1'1ei1' ::s1,.:bn1Essé1:, Eht.” appeal is c1i5~:1j€i.::1;secd.

,. ….’».w(

«J “**-»’>3~»*”L is ‘

j

ESDQM