I
IN "me HIGH cauqar or KARNATAKA AT BANGALGRE
DATED THIS THE 22"" DAY or OCTOBER zoom
?RESENT "S O '
we Ho~'Ba.E MRJUSTICE K.SREEDHAR'v:¥i¥8O:.A..:" S O 1'
AND
THE HON'BLE MRJUSTICE
INCOME TAX APPEA£S._V'NQ.2821'-OF 2oéS 8O
EEEELL:
1 THE commsszomea or-'~ DHCOME TAX j O 'S
CRBUILDING
QUEENS RoAD__ , '
BANGALORE
2 TH§3INCOME5TAX cjrvzcaa'-(ms)
wARD~--1_5.{3)*fj . .
c R B_UILDIN*3S; ~.V"UEEN4S'R_O;f--'.D
BANGAi..ORE v * " ...APPEi,.LANTS
(8_Y_SRI:OtM \.{'sEsI'--;aACH.eL:;;i,' ADVOCATE)
"fr:-«:5: NEW INDIA' «A§s;~URANcE COMPANY LIMITED
D.Q'.'§<¢o.'¢, §<UKRE3A_HOUSE
KUMAM 9A'Rx'_~RoA{) *
BANGALORE. . =.1__ ...RESPONDENT
(BY SR1! M V 3AVALI, ADVOCATE)
O ” ISTHISHOINCOME TAX AP?EAL IS FILED UNDER SECTION ‘Z6041 OF
‘ i.T’.ACT_.””. 1961, ARISING OUT OF ORDER DATED 11.20.2006 AND
V .CORRIE–ENE}UM DATED 20.11.2096 PASSED XN ITA NOJ503/BANG/2005
” “f'{f)R;THE ASSESSMENT YEAR 2002~2003, PRAYING TO FORMULATE THE
* SUBSTANTIAL QUESTIONS OF LAW STATED THEREIN AND TO ALLOW
‘ ‘ ” THE APPEAL AND SET ASIDE THE ORDER PASSED BY THE INCOME-TAX
” __ ‘.’fi’tPPELL.ATE TRIBUNAL, BANGALORE IN XTA NO.1503/BANG/2005, DATED
4 11.19.2906 AND CCJRRIGENDUM DATED 2£1.11.2G05 AND CQNRRM THE
ORDER OF THE APPELLATE COMMISEEONER, CONFIRMING THE ORDER
PASSED arr ‘n-cc INCOME TAX OFFICER (ms), WARE? 15(3), !.’5ANGALUKi1’.
THIS ENCOME TAX APPEAL COMING om FOR oeoees .1%H:S44..:)edy,
K. SREEDHAR RAO, 3., DELIVERED THE FOLLOWING:
Llflfie
Sri.M.V.Javaii takes notice for the ‘reepdndeet:g’ _
I.A.nos.1 and 2/zoos are egpowédf TbeeV’§tdd1:,ctid3n aft
certified copy of the common o_r__d’er:1;:a_esed’taiyivlthexfiincome.
Tax Appeflate Tribtzina’I,’A._L ;’B§éI’n’ge:l’or_e, in ITA
no.1503/Bang/200.5 datedv:’_jg1.’i«Qd~2056 Corrigendum
dated 2o.11.2%os:is tijstdssptdensed v_v:itlj1V,”‘.’Tl’*1ta”de.-lay of 283 days
in fiiing thte’tAp颧| s1:’:ciof1’ed.A
The eutjatstaststiail “dueeti.dhV.’of law involved in this appeak
_is no_sj1er’e ree-‘int_eg’ra tend the same has been decided in
‘revenue in I.T.A.no.2-45/2008 and other batch
_case,”‘t–hlsv–.ApptéeE is disposed of.
ef’ of the judgment rendered in the said
Sd
Iud§3
Sd/
Judge
[(3