High Court Karnataka High Court

The Commissioner Of Income Tax vs Sri Shashikant D Mahindrakar on 31 July, 2008

Karnataka High Court
The Commissioner Of Income Tax vs Sri Shashikant D Mahindrakar on 31 July, 2008
Author: V.Gopalagowda & Nagaraj
1

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED: 313"' BAY OF JULY 2003
PRESENT

THE HON'BLE MLJUSTICE V.G0}'ALA«€3C}WI§.Q§I:'    

A”?

THE HON’BLE Mr.JUS’I’ICE NAGAR,§J

rm Nu; I
Between: i I I I

3. The of I I
Mangalwade;

” I

2. Theilncgsnze — ‘
Ward? -I I,’ Manga}Wade.. I ” v
Station -_ ”

Bfijapur- I APPELLANTS

., A Arayind MY. Seshachala – Advocate)

*3hashi1Eanfi2AD’Mahindrakar
‘ ‘ H 5 1 ‘ ~ :3. Maliizadiralcar Building,
. ‘ Eiasfiwaghwar Road,
Bi}-a’p:.tr_..

(By Sri A. Shani-tar, –. Advocate)

~000-

I/’

ITA is filed ufs. 260-A afthe I.T.Act againm the order “dated
22-7~2005 passed by the Income Tax Appellate Trfibiztiai,
Bangalore Bench, in ITA Ne,3239zBang2oo4. i i %

This ITA coming on far hearing before the

Gopala Gowda, J, passed the following:
JUDGMENT i

The correctness Of the penaity

the appellate authorities is the subjecffinégittgy of itiaisl Since
the assessment order was siei-5-iside. :.1iIii’£”‘-QfVt£s:a>Ltisr is remanded to
the assessing authority far ‘1ex.{§ penalty cannot

be sustained. I~1eni¢e_,vi}iia’;in§;i1§giiedVerd§iifisjiiiiale to be set aside.

2. «is the impugned
order is set: aside. order am the orders
passed appz§iIéte.ax1fiiiofiL§$ the same are also 36;
aside. it authority to pa$ fresh order in

¥f€;3V me iaw fresh assemament order.

sd/-

JUDGE

Sd/-

JUDGE

NH?