IN THE HIGH CGURT GF KARNATAKA AT BANGALORE
DATED THIS THE 22"" DAY OF OCTOBER 2008
PRESENT
THE NoN'0LE MR.J0sm:E K.SREEDi-{AR 
AND
THE HDNBLE MR.JUS'T"ICE C.R.KUMARfi.S.\NI}§Ib4'I?..::  I
INCOME TAX APPEAL NO7I:28?.._O.F 20000  I    
EEN:
1 THE COMMISSIONER OF INCDMETAX
c R BUILDING _   
QUEENS RDAD   
BANGALORE
2 THE;IN€:cIIaII:r,I"A>€:é;Ii:I=IE:EI§'-(TD¥3j"'""'V
WARD»15(3)'     . .
c; R 'Es_UILDIN*3_S, ~QuEEIsIsI§oA_D
DANGALDRE _ -   1' ...APPELLANTS
(02 SR1: "PI \{'sEsHACI1ALA, ADVOCATE)
  . I     I
I".THEIN'EW INDIA «.9I;§§~URANCE COMPANY LIMITED
D..'Q.r1£.O.5I,VNQ.9'v  j.
INFANIRY RDAD 
BANGALDRE-5 5510.001 ...RESPONDENT
{By SR1 {N v IAI/ALI, ADVOCATE)
2»
I A 123′!-IIS INCOME TAX APPEAL is FILED UNDER SECTION 260–A OF
‘ ‘i;.”E’.,4’ICT,”‘_« 1961, ARISING 001″ DP ORDER DATED 11.10.2000 AND
V .coR.IzI–<3ENDuM DATED 20.11.2005 PASSED IN ITA ND.15o9j0AN0/2005
_ "*FOR.;THE ASSESSMENT YEAR 2002–2003, PRAYING TO FORMULATE THE
= ..Ls000TANTIAL QUESTIONS or-' LAW STATED THEREIN AND TO ALLow
' 'I THE APPEAL AND SET ASIDE THE ORDER PASSED BY THE INCOME-TAX
" .. [APPELLATE TRIBUNAL, BANGALORE IN ITA NO.1509/BANG/2005, DATED
11.10.2005 AND comuaemoum DATED 20.11.2000 AND CONFIRM THE
ORDER OF THE APPELLATE COMMISSIONER, CONFIRMING THE ORDER
PASSED BY THE INCOME TAX OFFICER (TDS), WARE) 16(3), BANGALORE.
2
THIS INCOME TAX APPEAL COMING ON FOR ORDERS THIS DAY,
K. SREEDHAR RAO, 3., DELIVERED THE FOLLOWING: 
J.LLD_§.fl_E..l!l_'[
Sri.M.V.Javali takes notice for the respondefit. V. 4_
I.A.nos.1 and 2/2008 are anowed. The—-»pr§¢ibu’ctian Qf «. ”
certified copy of the common ordeflpaséégd fay’:
Tax Appeilate Tribunal,’ Bé’£1g_’éiore,
ne.1509/Bang/2005 dated V”zin<':_iV:'v(:2o|;§f§igendum
dated 2O.11.§?.4('V)(§::€5"V'ii15';'"Eii§.s;§én'$§§V¥§i§t}i; The delay of 233 days
in firing thé"Ap§ié2al
Th§-.f_?;b1sténtVivai»'j_§:.;ié$i0fiw~~'of law invoived in this appeal
is no more kés-Vi:nte§*–raA"vahd'Vthe same has been decided in
E"favouéé'#&br;%M:beA%%zjeve§1ue ;n%1.'r.A.no.24s/zoos and other batch
of the Judgment rendered in the said
cas eA,,,_'_'I':'I"%1AIs is cfisposed of.
Sd/:7»
Iudcfé"
Sd/-:6″
Judge
u ‘KM