_ ANQ: V
THE,HE11é I¥~;iDIA" z1ssuRAHDIs COMPANY LIMITED
1 _D;r:>.,ND.V1 4TH 'I=I,c>D_P
" 'I«..'?'.AC'f,"_« 1951, ARISING OUT OF ORDER DATED 11.10.2005 AND
PCDRRIGENDDM DATED 20.11.2905 PASSED IN ITA ¥~£0.1533/BANG/2005
_ "F€)R;THE ASSESSMENT YEAR 2001-2002, PRAYING TD FORMULATE THE
* -SU_BSTANTIAL QUESTIONS OF mw STATED THEREIN AND TO ALLOW
= ~ THE APPEAL AND SET ASIDE THE ORDER PASSED 31' THE INcDME~TAx
" ., {APPELLATE TRIBUNAL, BANGALORE IN ITA No.1533/BANG/zoos, DATED
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-Izs THE 22"" DAY OF OCTOBER 2oogV'H.._ '=._k
PRESENT _ f I
THE I--IDr~I'BI_e iV!R.JUS'IICE K.SREEl3HAR;[f{A£)_A1:VV: "
AND
THE I-«ID~'sI.E MRJUSTICE C;=3.K:£ib§ARAS¥VAM¥'If-,___'Q, T
INCOME TAX APPEAL. 1110.319' DI-* 2eD3A_»A
Bfimfifim
1 THE COMMISSIONER QHNCOME ,
CRBUILDING - ; 1-
QUEENS ROAD .. ~
BANGALORE
2 THE INCOME 'I'AP:,._o,I_=I==I.;, ADVOCATE)
U!§JI'P(.BUZ£._f3--ING
3C~ROA{3 v
BANGALC)RE_--§ 51591092 ...RESPONDENT
(By “sgI:. M v JAVALI, ADVOCATE)
V * *»THI$”‘INCOME TAX APPEAL IS FILED UNDER SECTION 260-A OF
11.13.2606 AND CORRIGENDUM DATED 20.11.2006 AND CONFIRM THE
‘a.
_,
AX
2
ORDER OF THE APPELLATE COMMISSIONER, CONHRMING TME
PASSED BY THE xwcome TAX omega (ms), WARD 16(3), ..amAi«?,f
K. SREEDHAR RAD, 3., DEUVERED THE FOLLOWING_:- ~ .- __ »
Sri.M.V.JavaIi takes notice for tI’ié:._rv4’e’sponr!e’é:’sut’..v’:’_ ”
I.A.2/2008 is atlowed. The desgyoor 2é3%o%déys§vosn%fit:ng%
the Appeal is condoned.
The substantial que5tion_ A§fjrv’;”j1::t§V1¢v_i’s’-Qoigapeal
is no more res-inteovra…a__riii..iifhlogsoroo decided in
favour of the revenuo In and other batch
of cases. In terms of in the said
case, this Appeai i.s.{oisposed _
Iudge
Sd/-
Judge