NEW Emma AssuRm{iE"¢bMPANY LIMITED
'-:>.o.Na.1, 2f**Emo$a
BANGALQRE 5e}Q..--oo2 ...REsPoNm-«H
& 4"I,;l;..'§sC'¥;. 1963., ARISING OUT OF ORDER DATED 11.10.2966 ?ASSED IN
ETA MjO.3,485/BANGIZODS AND CGRRIGENDUM DATES 20.11.2006 FOR
ASSESSMENT YEAR 1999-2008, PRAYING T0 FORMULATE THE
_ T -,Si.iBSTANTIAi.. QUESTIONS OF LAW STATES THEREIN AND TO ALLOW
HXPPELLATE TRIBUNAL, BANGALORE IN ETA ¥~éO.1485/BANGIZOOS, DATED
IN THE HIGH coupcr or-' KAaNAm<A AT BANGALORE
99.750 was THE 22"'° war or ocrcasa 2003
PRESENT T%
THE HON'BLE MR.3us1Ic:r.-: a<.sREEoHAR RA9
AND ff? ; T T:
THE E-i0N'BLE MR.JUS'I"ICE C.R.KUMARA_.5%»JA3d':("~.:::
INCOME TAX APPEAL M1253 arms % T 7
EEK;
c R suxmzwcs
QUEENS 3r:.A1:'~._ 1 ._
BANGALORE ,- *
1 THE commxsszzjafnea V' ' VV
2 THE
WARD--15(3}'.- :
BANGALOREV * ' ~ ...APPELLANTS
(av sax V
mks;-5M1'
opp. . Vfiiffl. _¥~¥O.SP'iTAi.
K.R.RL'JAD -- ~
(av MVJAVALLAIBVOCATE) '
AA INCOME TAX APPEAL IS FILED UNDER SECTION 260'»!-'s OF
'i'HE APPEAL AND SE? ASIDE THE ORDER 1'-MSSED BY THE INCOMETAX
11.10.2006
AND CORRIGENDUM DATEI) 29.11.2006 AND CONFIRM THE
<:%/
2
ORDER OF THE APPEUATE COMMISSIONER AND THE ZNCOME TAX
OFFICER (TBS), WARD 16(3), BANGALORE.
THIS ENCOME TAX AP9EAL COMENG {DN FOR HEARING THISDAY,
K. SREEDHAR RAD, J… DELIVERED THE FOLLOWING:
J_!_1…D._§.B.§_.P.!_’_I.’
sri.M.V.JavaIi takes notice for the respondosfigod ‘:–df: ‘
I.A.2/2008 is auowed. The way 2ds3Jddcsa ys;:z§
the Appeal is condoned.
The sub$ta”fit.ioA:.:’..qg§és§i§o_o “!”ava:?Lt_:inVF:oIved in this apnea!
is no more has been decided in
favour of:i;_!_1e’- ».I44§”‘i*,«.1::I:5;;:jo;245/2008 and other batch
of cases. I:i\d4gg”:mo’ o’f’A§;he’:_’j’udgment rendered in the said
rose, ‘VA;-graze! disQ9$ed of.
Sd/-..
Judge
Sd/-.
Judge