-------- '~,T:--sE mew xNu1A..§s=suaAa\:cE compmv LIMITED 3Ai\!G15eLORE*-é 563 004 _ ...RESPONDENT
._ . THIS INCOME TAX APIVEAL IS FILED UNDER SECTION 260-A OF
” 1961, ARISING OUT OF ORDER DATED 11.10.2006 AND
‘~«COF£_RIGENDUM DATES 20.11.2005 PASSED IN ITA M01526/BANG/2005
1 FORIZTHE ASSESSMENT YEAR 1998-1999, PRAYING TO FORMULATE THE
~ SUBSTANTIAL QUESTIONS OF LAW STATED THEREIN AND TO ALLGW
THE APPEAL AND SET ASIDE THE ORDER PIRSSED 8’? THE INCOME-TAX
” ‘APPELLATE TRIBUNAL, BANGALORE IN ETA NOJ526/BANG/2005, DATED
IN THE HIGH comm” or-” KARMATAKA AT BANGALORE
DATE?) THIS me 22″” DAY or-” OCTOBER 2003
paesem I f 7% I
THE HON’BLE MRJUSTICE K.SREEDHAR__P§§IO””
AND Tfj . _
me HCWBLE MR.3us1’IcE c.$a.xum.qpIgsw;;;»av%%_g I
INCOME TAX APPEAL NO.A3Q3’~_(_IF zoogy . 2 ”
Eflfifibiz
1 THE commzsszowan cs INCQME.TAXf~_
CRBUILDIHG ‘
QuEEr~ss:.rzo;:.u:§ ‘ ‘
BANGALORE; ‘-
2 THE’1NC<3ME,TAx'zJFF1CER-(ms)
WARD-16(3)' . _'
C R 'BUILDINGS', Queens-aoxxp
BANGALGRE' '
(Bf sR1:"'r.1 v"sEsHAC:e1AL~;i, ADVGCATE)
. . .APPELi.ANT'S
D,o';.~:Q'.1.o,'~:~;o.»52.,_
vxnwr-' _C=.')MP'!.EX_
aAsAvANAeur:-:I.';
(av 5&1: M v JAVALI, ADVOCATE)
11.10.2006 AND CORRIGENDUM DATED 20.11.2006 A940 CONFIRM THE
C%/.