High Court Karnataka High Court

The Commissioner Of Wealth Tax vs M/S Naveen Hotels Ltd on 25 March, 2009

Karnataka High Court
The Commissioner Of Wealth Tax vs M/S Naveen Hotels Ltd on 25 March, 2009
Author: K.L.Manjunath And Malimath
IN THE HIGH COURT OF' KARNATA;i§.*}g if}   

CIRCUIT BENCH AT__DH_ARWAD~ If  '

DATED THIS THE 25TH DA&§0:éf  

PRESENT  _' V _ _ MW
THE HONBLE MR.JUS'1;i€3E K, L.V"I5/I.§'LuIQ"UI§IfATH
    Aw  
THE HC)N'BLE  MALIMATH

 

BE'1*wEEr:;V.  M

1. 'ms'co;.a1£»§:s<s1QN$r§_.0F INCGME TAX,
c. R~.BUILDIN.G,.  '
P. B. ROAD', 'VNAVANAGAR,
.. ; B;£<3LGAU'£J1._V A

% % 2, "  xDEPUY3?m{'§OMMISSIONER OF INCOME TAX,

  k A AS4SE§}SMENT,SPECIAL RANGE,
 «BEL<:;mjar;*.  APPELLANTS

(syasar; 'Iv§;VA.SHESHACHALA. ADV.)

ANS

........nm.;..._.......«.

M 35/' SNAVEEN HOTELS LTD,

GOKULROAD,

   HUBLI.  RESPONDENT

(BYASHOKEQHKARNLADVJ

THIS WEALTH TAX APPEAL IS FILED UNDER
SECTION 27A OF THE WEALTH TAX ACT, 1961,
PRAYING TO SET ASIDE THE ORDER OF THE INCOME
TAX APPELLATE TRIBUNAL, PANAJI, BEARING
N0.W’i’A.NO.52/BANG/1996 DATED ,,,,.2,:£;s’.’2t:aO3,

CONFIRMING THE ORDER OF THE AAPPE:;TLA*5E’
COMMISSIONER AND CONFIRM THE_,,ASSESSM_}3NT_,VV
ORDER PASSED BY THE DEPU_’£’¥ .COMMESSIC?NEf€»,O1?f’

INCOME TAX, ASSESSMENT, _SPiE’C}1A,I;
BELOAUMAND ETC. ‘O .

THIS APPEAL COMII§¥{,§”‘ON i3’OR’QRDER’S;’ T1-11s”

DAY, MANJUNATH 3., DELNERED THE FOLLQWING:

The for both the

partiee’. in View Of the judgment

delivered by _”t.h_,i,s. CDOIT, in W’1’A.2/2004, the present

1:9 Eefliemissed and direcfion be issued to

the Commissioner (Appeals), to reconsider

per the direction issued by this court in

jA:TA.’2,{i2oO4.

2. In View of the said submission, the appeal is

….fiismissed directing the Commissioner to dispose of the

2/

appeal in terms of the directiozrx issued by

w’rA.2/2004.

”Saffi, .

‘.

.9′

. ..

M,u §%&ga

*sub.