'*in~iE GRIENTi'-SLINSURANCE company warren g3ANGALQRE -:-.5§'cj..r.3'2s ...RESPONDENT
“}.’:f;ACT,_ 1961 ARISING DU’? OF ORDER DA’¥ED 11-10-2C}O6 PASSED IN
-.._PRAYIT1’JG To FORMULATE THE SUBSTANBAL QUESTIONS OF LAW
,sm–r.~a T1-{EREIN AND TO mow ma APPEAL mo ssr ASIDE me
rm NO.1607/BANG/2005, DATED 11-10-zoos AND ORDER DATED
IN THE HIGH comm” or KAMATAKA AT BANGALORE
DATED THIS THE 22″” DAY o:= ocrosea 2008
PRESENT
THE HOWBLE Mmusrlcs KSREEDHAR RAG
AND % % u _
THE HOWBLE MRJUSTICE c.a.KuMAaAswA:m%fkk% %
INCOME TAX APPEAL M0239 GE 2s?6f;¢.%% ‘A
Eflfififli V
1 THE commssxomea OF INCOME. fax
c R BUILDING V’
QUEENS ROAD
BANGALORE
2 THE Irécemrérfix (Tbs)
WAR;{)~16(3)”V.L .. _ —
c R BUILDING, QUEENS» Regan. –
BANGFXLORE . . APPEUANTS
(av sax: ‘w%’14v%sEsHAc&§.LA,.”-ADVQCATE)
REGXQNAL _cmcE AV
~o;44;4s, +z5s;r;*ara:c;~:r:r:oss ROAD
PB N{3,25_123, LEC~SHGPPING COMPLEX
A (av srin. :< N SRINIVAS, Aovocme)
" ms INCOME TAX APPEAL 15 men uwoea semen 260~A o:=
ma 'No.i6o7/ans/zoos, ma me ASSESSMENT vs/an 2000-2oo1,
CERQER PASSED BY THE INC.'OME~TAX APPELLATE TRIBUNAL, BANGALORE
18-08~»2006 AND CONFIRM THE ORCJER OF THE APPELLAVE
Ck
2
COMMISSIONER, CONFIRMING THE ORDER PASSED BY INCOME TAX
OFFICER (TDS), WARE} 16(3), BANGALORE.
THIS INCOME TAX APPEAL COMING ON FOR i-IEARING THIS DAY,
K. SREEDHAR BAG, 3., DELIVERED THE FOLLOWING:
JJLD__G._H_E_fl_I
Sri.K.N.Srinivas takes notice for the respondeéntf ”
I.A.2/2008 is allowed. The delay of 283 Vl:n::fil.ing;vL:” –«
the Appeal is condoned.
The substantial question of law
is no more res-integra and theeeme hésV..been’v_:de§iVdedV: in
favour of ither revenisfe-~ In.I;T¥lX;–n.o;I245/2008 and other batch
of cases. Iri’vl_:_4errné”oIft ‘Vl:_h’e:I:_3udgment rendered in the said
ease, thie Appeal i’s”dlep_oeed of.
Sd/-3
Judge
Sd/-Tl
Judge