High Court Karnataka High Court

The Commr Of Income Tax vs Dr M J Mohan on 24 November, 2009

Karnataka High Court
The Commr Of Income Tax vs Dr M J Mohan on 24 November, 2009
Author: K.L.Manjunath And Kumar
IN THE HIGH COURT OF KARNATAKA, BANGAL(§;RE-..V

DATED THIS THE" 24TH DAY OF NDVEMEEE; '25of'09_f'  T.

PRESENT

THE HON'BLE MR. JUsT1C'E"i{;L.AMA.NJU:'N,'z=g'f1":1  

THE HONBLE MR. JUSTICEAE;av1ND":_;DrȢAR"  " .

ITA    
BETWEEN A M %

1. The Commissioner of-I1ic0m'eV--ta.2i;--  
C.R.Bui1ding., Que?-1'18 .R;0ad,_"»__ "  
Banga1or¢v."'A.._ E      

2. The Assistiajpt C'nmfi1i'SsiOner"'of Inc0me--taX,
C1r,c1e~6('1~}., C'iR.~Bu11d1ng,«  
Queens Rafa (1, 'Ba11gEa«1Qre. .*

 " A "     Appellants:

[By Sri. V'PL{~.§ /.z~":ra'1v_iIA1'c1,"'Advocate for Sri.M.V.Seshacha1a,
Stgipding Coungevl ] '

  
mo.-Ta Tsiimzun Road.

 BangaJc:gre--52.

A  AA{Bjr'~«Sri.SParthasarathi, Advocate)

Vasanfghav N agar,

Respondent

(‘V

This Appeal is filed under Section 260A

Tax Act, 1961 to allow the appeal and
order passed by the ITAT, Bangaiore’ in *
No.3268/Bang/2004, dated 8–9–2006 9.1111. __¢’on’firrnp the ” 2

order passed by the .Appellate” “C.on1n1issdicner’«and,

confirming the order passed by ‘the,-Asst.’eeCornmi’ssiori:e_1*

of Income T ax, Circ1e–6[ 1), Bangaio_re.__

This appeal coming “en”‘~r.for i1e_aan_”g, day, V

MANJUNATH J, delivered thefollvowingz ‘

The Revenue appeal being
aggrieved b}’§”th93§’I’Td€f_’Ptiésefi’V’-i?}”‘tt1:emiii’AT, Bangalore in
ITA No.i3258i/’Bang/f2Qe4,«aavbframing the following
substantial iiaw; ‘t

_ the Tribunal was correct in
hoiding that the notional Value of the
propertymheid by the assessee in respect of

. »v4’t}t1,e”j_un–1et portion should be computed on
A ‘the municipal valuation at Rs.2.25/– per sq.
as against Rs.12/– per sq. ft. adopted by

the assessing officer based on the actual rent

received by the assessing officer based on

6/

the actual rent received by the as:~sess’e.e”‘.in

respect of the other portion of the

:2. W’hether the””I’i*ibuna1_:v.iiiras ll¢o;s:~e¢i it

holding that the assessee

to vacanc alloW’a._nce thunder Se'(:’t’i0.n 24 (E).

{ix} of the Act despite the’-assessee having
not let o1i’t…_the.wee’nti-re Vacant portion of the

building during entiieyear?

2. In rnatter lint l\io.506/2004 we
have set. .._tii.e the authorities and
remanded’. Assessing Officer for fresh

consideration.. ViE~’.inc.e” questions of law in this appeal

are to ‘tl1’e..,rs3u’bstantial question of Law raised in

in respect of the same building, which

ioeen allowed, the present appeal is also

al1oWerl’1- and all the orders passed by the Assessing

CIT (A) and Income Tax Appellate Tribunal are

<3/'

hereby set aside. The matter is remanded"~.sfi0_:"£he

Assessing Officer for fresh consideration in"

the observations made by us

4:2. {'3

% " ff

;sdss

'juéqs

sbb/' ssss