Karnataka High Court
The Commissioner Of Income Tax vs Sri T R Balaram on 8 March, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE Fm DAY OF MARCH, 2010 PRESENT THE HON'BLE MR.JUSTICE K.L.MANJUNATE", AND :~"-'a THE HON'BLE MRS. JUSTICE E.v.NAGARATEEAfD", I.T.A.NO.605/2007 BETWEEN: _~m_ 1 THE COMISSIONER OF INCOME TAE C.R.BUILDING, QUEENS ROADL K BANGALORE v'"; * 2 THE ASST. CoMMISSIoNEE'oE--TNCCMEDTAx} CIRCLE 6(1),C.E&EUTLD1NC5 QUEEN'S ROAD, BANGALORE ._x , .;_AEEELLANTs (By SET; 3 V sESEACEAEA_E0R APPELLANTS) AND 1 SR1 T E EAE£RAm"" ¢EROP:M/S ELECTRIC POWER ._ <EQUIPMENT,MSR INDUSTRIAL ESTATE ",BANGALQR£ RESPONDENT
VT_ (By Sr: }»S PARTHASARATHI,ADV.)
“A.,This” I T.A. filed U/s.26o–A of I.T.Act
O”T§61_Earising out of order dated 9~3–2007
D°,T§aSsed in ITA No. 162/BANG/2006 for the
.T”»_ “%ASSessment Years l992~93, praying that this
ONHon’ble Court may be pleased to:
2:» ~
questions of law framed in this appeal _is
answered against the revenue and in favour Off
the assessee following a division? Beh¢hiu=
Judgment of this Court in Aslam_KhahWoas§.i
3. Accordingly, the appeal is dismissedf:
IUDaE
sd/~–
JUDGE