Citation : 2021 Latest Caselaw 1513 Kant
Judgement Date : 1 February, 2021
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 1ST DAY OF FEBRUARY 2021
PRESENT
THE HON'BLE MR. JUSTICE ALOK ARADHE
AND
THE HON'BLE MR. JUSTICE NATARAJ RANGASWAMY
I.T.A. NO.542 OF 2014
BETWEEN:
M.L. KRUPAL (HUF)
REP. BY KARTHA OF HUF
SRI. M.L. KRUPAL
AGED ABOUT 52 YEARS
PROP: M/S. ASSOCIATED COFFEE
BLV COMPLEX, SOMAWARPET-571236
KODAGU DISTRICT.
.... APPELLANT
(BY MR. A. SHANKAR, SR. COUNSEL WITH
MR. S. ANNAMALAI, ADV., FOR MR. M. LAVA, ADV.,)
AND:
THE INCOME TAX OFFICER
WARD-1, SRIVALLI BUILDING
CHICKPET, MADIKERI-571201.
... RESPONDENT
(BY MR. K.V. ARAVIND, ADV.,)
---
THIS I.T.A. IS FILED UNDER SEC. 260-A OF INCOME TAX
ACT 1961, ARISING OUT OF ORDER DATED 18.07.2014 PASSED
IN ITA NO.584/BANG/2011 FOR THE ASSESSMENT YEAR 2006-07,
PRAYING TO:
(i) FORMULATE THE SUBSTANTIAL QUESTION OF LAW AS
STATED ABOVE AND ANSWER THE SAME IN FAVOUR OF THE
APPELLANT.
2
(ii) ALLOW THE APPEAL AND SET ASIDE THE FINDINGS TO
THE EXTENT AGAINST THE APPELLANT IN THE ORDER PASSED BY
TRIBUNAL, IN ITA NO.584/BANG/2011 DATED 18.07.2014.
THIS I.T.A. COMING ON FOR HEARING, THIS DAY,
ALOK ARADHE J., DELIVERED THE FOLLOWING:
JUDGMENT
Mr.A.Shankar, learned Senior counsel for Mr.M.Lava,
learned counsel for the assessee.
Mr.Dilip Kumar, learned counsel for Mr.K.V.Aravind,
learned counsel for the revenue.
Learned counsel for the assessee has filed a memo
seeking leave of this Court to withdraw the appeal. The
aforesaid memo is taken on record.
2. For the reasons assigned in the memo, the appeal is
dismissed as withdrawn with liberty to the assessee to revive
the same if occasion so arises.
Sd/-
JUDGE
Sd/-
JUDGE RV
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!