High Court Karnataka High Court

The Commr Of Income Tax Bangalore vs M/S Compaq Computer (India) Pvt … on 29 July, 2008

Karnataka High Court
The Commr Of Income Tax Bangalore vs M/S Compaq Computer (India) Pvt … on 29 July, 2008
Author: K.L.Manjunath & B.V.Nagarathna
ITA.i\¥o.2642 .2895

IN THE IHGH COURT OF KARNATAKA AT 

DATED THIS THE 29TH DAY OF JULY,__ ;;m3;_~     _

PRESENT n A
THE HON'BLE MR.JUsT1(§E ri~A'Ar§J:jr§%A*rVr:.:%%:M'_' ' _V 
THE HON'BLE MRs.JUS:fiCE_ I3.\f;r»I}g'<}g;;R1i§;*ijI~%ii$iA
  '  

BETWEEK:

1 THE.r§o~£j1f§1R  _I_"i'J{j;0!§;§Ef"T'A)V{:'é}\NGAL0RE

B£?NG5:»LORE---- . 
2  (.$0:§aMisé;IO'1§ER OF INCOME TAX
 CI.RCLET};'1(2} _  _ _
?!3ANGAL{)'RE_  
' A C ...AP?ELLAN'I'S

  M V §ES§~£A€HALA, ADV.)

"gm/S' COMPAQ COMPUTER (INEIA) PVT LTD
,. ':24, SALAREJUREA AREA
'v..--EIOSUR MAIN ROAD, ADUGODI
BANGALORE

 RESPONDENT

(By Smt; VANI H, ADV.)

THIS {TA IS FILED UMBER SECTION 260%; OF THE
INCOME TAX ACT, 1961 ARISING OUT OF’ ORDER DATED
18.1.2005 PASSED IN I’I’A.NO.396/BANGf2003 FOR THE
ASSESSMENT YEAR’ 19992000 PRAYING THAT ‘1’HiS
COURT MAY BE PLEASED TO (A) FORMULATE THE

E’I?A.N0.2642 .2005

SUBSTANTIAL QUES’TiON OF’ LAW STATED THEREIEN, (B)
ALLOW THE APPEAL AND SET ASEDE THE ORDER. _P£s.E-ESED
BY THE ITAT, AS FRAYED FOR THEREIN. ‘

This ITA eozning cm for HEARINf3″”-en’

MANJUNATH J, delivered the fo11_<_mzi:_1_g:~

Junenexef'

We have heard the partiee.
After hearing we arises in
this appeal 1!'; of this C{)i1I't in
ITA.No.4C§83§V4»§Q: aitgéi appeals disposed
of on ' Bench ef this 001111; has

answered this appeal in favour

of the assesSee;' A

v,.~'2-«_ of the present appeal has to be

frfiiowing the aforesaid Judgment.

Sd/-

Judge

sdl-E.

Iudqe

K§VN*