IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 25" DAY OF FEBRUARY, zaio PRESENT THE HON'BLE MR. JUSTICE K.L. MAEJENETE AND THE HON'BLE MRS. JUSTTCE REV. NA§A§ATfiN§w. I.T.A.No;§éi6/20U5lj'_ V MW BETWEEN: flu V. ' 1. The Commissioner Qf.;nec@e¥$a3;u5 No.55/l,vShilpashree; ' :. '~ ' Vidyaran§a'C0mpiexfl"' "_'>*-W» VishveshfiafanEga:h y "'*' » Mysore. 5eT. u' V"e 2. The Deputy Cammissiéner of Income&Tax,.Ciicle&2ji};' No.55/l;VShilp3shreej*m' Vidyaran§e Complex;,f Vishveshwaianagarj . ~,'Myso¢e.* APPELLANTS VK1'(By_Aqvocefie Sri.M.V.Seshachala) ANDru E-T' V " * T .v.¢K.V[Cfiinnaiehl pwn Contractor, ~igwMysorefe = $0.191, D Block, J.P.Nagar, V RESPONDENT
‘«Eee{ByEAdvocate Sri.A.Shankar)
aE””This ITA is filed under Sec.26OA of the Income
V “Ta3 Act,196l to allow the appeal and set aside the
fiy
orders passed by the Income Tax Appellate
Tribunal, Bangalore, in ITA No.822/Bang/200$ dated
8.3 2005 confirming the order passed by the Deputy
Commissioner of Income~Tax, Circ1ew2(l), Mysore,
This Appeal is coming on for final °hearing
this day, MANJUNATH J. delivered ths_§§iiofi?ng;.a
J U D G M Egahépfp” hi Add
Appeal filed by the regenue Dinp’llhd”hog
2801/2005 is dismissed by this csus§d’a§ssse£ozs;
counsel for both the parties reguest the court to
dismiss this Apappealplaiollowiséli the aforesaid
judgment sinee the gqestions of law framed in this
appeal are ansgered £fiififi§ shove appeal between
the same partiesgwii V i V
2. Accordinglypnfi this” appeal is dismissed
answering the qnestions of law framed against the
t_revenue and in favour of the assessee.
Sd/~
JUDGE
Sd/-
3UDGE
‘*-__d*R/080310