Citation : 2021 Latest Caselaw 942 Kant
Judgement Date : 15 January, 2021
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 15TH DAY OF JANUARY 2021
PRESENT
THE HON'BLE MR. JUSTICE ALOK ARADHE
AND
THE HON'BLE MR. JUSTICE NATARAJ RANGASWAMY
I.T.A. NO.407 OF 2016
BETWEEN:
SHRI. C. RAJU GOUDA
DEEPAM CONSTRUCTIONS
NO.18/A, KANTOOR ROAD
ALANAHALLI EXTENSION
MYSORE.
.... APPELLANT
(BY MRS. VANAJA M.R., ADV.,)
AND:
ASST. COMMISSIONER OF INCOME TAX
CIRCLE-1(1), MYSORE.
... RESPONDENT
(BY MR. T.N.C. SRIDHAR, ADV.,)
---
THIS I.T.A. IS FILED UNDER SEC. 260-A OF INCOME TAX
ACT 1961, ARISING OUT OF ORDER DATED 04.09.2015 PASSED
IN ITA NO.795/BANG/2013 FOR THE ASSESSMENT YEAR 2007-08,
PRAYING TO:
(i) FORMULATE THE QUESTIONS OF LAW AS FORMULATED
ABOVE.
(ii) ALLOW THE APPEAL AND SET ASIDE THE ORDER
PASSED IN ITA NO.795/BANG/2013 DATED 4-9-2015 BY HOLDING
THE APPELLANT HAS DISCHARGED HIS BURDEN IN ACCORDANCE
WITH SEC. 68 OF THE IT ACT.
(iii) PASS SUCH OTHER ORDER ARE DIRECTION ARE
NECESSARY ON THE FACT AND CIRCUMSTANCES OF THE CASE.
2
THIS I.T.A. COMING ON FOR HEARING, THIS DAY,
ALOK ARADHE J., DELIVERED THE FOLLOWING:
JUDGMENT
Smt.Vanaja M.R., learned counsel for the assessee.
Mr.T.N.C.Sridhar, 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.
Accordingly, the appeal is dismissed as withdrawn.
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!