High Court Karnataka High Court

The Commissioner Of Income Tax … vs T S Chandrashekar on 25 February, 2010

Karnataka High Court
The Commissioner Of Income Tax … vs T S Chandrashekar on 25 February, 2010
Author: K.L.Manjunath & B.V.Nagarathna


IIXJF’ LVN”! $.17″ PKHKIVFQIFIRH FIILVIW V-\J,_.\lV’K’ \J’l” AHKIVHIHNH UTIWJFV MKJIJKV \J|’ I\l\l\I’ll-ill-\l\Ii |’1I\3l” K-‘JUN! 1.)!’ NHKEVRIIRRH “”H\)I’1 Lfljufli L)!’ Mflflfljflm

2. Thcugh the appeai is admitbw, at the tima af ad32i:i&’~§iL§:3;§’i’
the su hm atria? quatisn of Law that arises for
in the apgmai was not framed. Thers.~;’fcm-92.,’ V

the substantiai question of law afoés

counssi for tbs parmms

“whather jgufcafiasefi a
person pa-Iar tar a real!
estate seZ§’£}$¢: .§:%:g1gar?!;yv:..’;,éaé;rcha:sed
ea:-1%: .1_e, “gain or an
Incomé. A

3. We hvéififii heardi’ E§i’fe%V¥6§Lé;’ni§§i…céunsai for the parties. The

facm of _tf:isEa*ppea§:;;ré’e;§s’%§’éreu:-gdaer :-

has flied the return of
r'<::V¥%"*«_..i,f_Ijéf_'aésassuwnt yaars 19%-99 c£e¢¥arir:g the
_ ificafimg §$:'he.§{a? finder he had fiivscéosed the :;apita¥ gains :3?

' H far having said ha prcsparfifi.

‘ fha Assassing Gfiicer did not accept the capifiai gains

‘V V by the mam and trabw the same as busirsas

Ertwnu. Accardingiy, the ordar af agsesasmerst was
campésfea Seing aggriessad by $23 same; tha asmssse

£9)/.

Iiauv I–1–uv-r-

QIGH LOUIH U? KAKNAEAKR Hiurt LUVQKI ur !\.H!uVHIHIu- mun \.vun- V. m-m..n..-m.- -.

were jhffitififiii in treating the irtcume sfiered
assessee as cagsitai gain, Accc:-dingly, we

suhstantiai quatian of law against_Jthe_4R4a_vé§h’u§_’;v§fi£iV’_’:n u

favcur ef the assassee.

Azcerdingiy, the apnea! is