High Court Karnataka High Court

The Commr Of Income Tax vs M/S Lakshmi Estate on 18 December, 2009

Karnataka High Court
The Commr Of Income Tax vs M/S Lakshmi Estate on 18 December, 2009
Author: Manjula Chellur B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 18'?" DAY OF DECEMBER, 2009

PRES ENT

THE HONBLE MRS.JUSTICE MANJULA cHELLL§;"§:'__'__S-   

AND

THE HONBLE MRSJUSTICE 1:3}. NA(}ARA'l'I--{NA V'  " 

 

I.é".A.NO.29"/52004
+3'

BETWEEN:

1 THE COMMISSIONER OF I--:\:wO(3ME'-TAX 
CRBUILDING   ..  ~'
QUEENS  I   
BANGALO'RE£_'i_'V 'V   U  _ 

2 THE DEPUTY cc>MN1SSEOr~5ERVO *
OFINCOME   ' 
CENTRE OIROLEI 
C.R.BUILDING O
QUEENS ROAD 'V _
BANVOAz,ORE'.'  I '

.. .APPELLANTS

{By S=fiE:O,_M V  ;Aj3i/.)

' " * ~ . O_.7M',/S  "ESTAf:E

NO._9,' 'SE$H--A.1'--)RI: ROAD

   

 RESPONDENT

(By Sri: ASIHOK KULKARNI COUNSEL
FOR M/S K R PRASAIJ)

l.T.A filed El/8.2 A of the Income Tax Act, 1961
arising out of order dated 1 1.2003 passed in ITA No.
741/Bang/2000 for the assessment year 1992-93 praying
that this P£on’ble Court may be pleased to:

i) forrnulate the substantial questions of law stated

ii) allow the appeal and set aside the orders passed.”l3y_’the» ”
Income Tax Appellate Tribunal, Bangalore in ~
741/ Bang/ 2000 dated 28.11.2003 confirming “1:he_:”order _
passed by the Appellate CornrnissiQn.er_ anc_i”e’oi1sequ’ently ”
confirm the letter issued by the Assessing. 0-;i’fi::er’–_d.ated

31.5.2000 etc.

Th.c’s:: ETA Corning on md.ay,Vd

MANJULA CHELLUR J. delivered”-t.h”eifollowingi».T

aaeeMee:V_

In terms of the ordeifv-p.assedf.i_rr/2004 dated
9.12.2009, this isv:l:l’i.§posee_’I it

Sd/-

JUDGE

sd/—

JUDGE