High Court Karnataka High Court

The Commr Of Income Tax vs Shri Nandlal Rander on 21 April, 2009

Karnataka High Court
The Commr Of Income Tax vs Shri Nandlal Rander on 21 April, 2009
Author: Manjula Chellur B.V.Nagarathna


m’m1:; mm: uoum’ or’ 1«;A1eNA*:’A1iA, BAN(}AL¢{.;}”iw:IT:}’$.._v
QATED THIS THE 2113? DAY OF APRIL_,..é.6d§w’_’if: E .
Pi-El:3Si:3N’E’ V. > ‘

‘l’His} s-10rmu:; MKS. auS1’1ci.é

AND . ._ . ~. «. . V.

Tkiial HUN’BLl1Z MRS. _;;;.v§”r«:A§;A’RAE:;HNA
MISC.CV’LH.aN-OS. ‘($3522 1; 0?;

iii

pun

ssfifipfizgfi –§ao.5sii7/21108
BETWEEEE; ‘ ‘ V’ ‘
1 Vv”1*14{i:%;’Ae.:£;:M:9i:i§§;~s1§>:q’}5;s< oi§"iN{;uMu-'1'A2;
":C.i?{.-I3Uii.,{}.l_N{7%' " –

€;}Ui§:.Ei\ii:$ I<aai:;*,;1;);._ '* _
BAi$IGALG§2E"';' .\

2 5 *':'w:; ASS'1'C£)MMR omM;uMb;'1*Ax
" s:;_n<(_;L1:; ~ «
<'?J.'AR.BU'ILD1NG,
~ QUEEN;E3._ROAD,
' z3A§iG.»;i..,Q~RE.

‘ /5} PI~7E4A/-I Affg.

{fly 3:.-.i;_ 1m V SESHACHALA, Auv.)

9.333:

SRl’.NANl’)AL.AL RANDER,
PROPREETOR,

M/S.MAi~IALAI<ZSHMI ENTERPRISES,
No.3 1, RAMANNAPET,

J.M.ROAD CROSS,

BANGAL()RE~68.

%% «IKfiSP0NDEmTfT,f

‘!’i:1e:.=;e MISC. CIVIL «’-;a1*:éV.ti1adTu;iLfiié1 ‘sc§i:ti6nV5

of the Limitation Act r/W 15; of (;P£L=,__rfw. siecttien
3260A of the-. Income Tax Act: V ” . V

I) To co11doi:e._the«’dci£t_v fizz ti:1e°af5pii<xat_ion to
recall thc'o:21er'da1i<:Jifjt:;*s1:ice; and

ii)” – _ fqfo ‘ t§:1§5’-axtitiftiaiicd 17.11.2008

‘R1634: coming on that orders, this
day, fim2″égl£.A CHELLIJZ? J, made the following:

” W» %%%%% QRDEE
N0s.52’2U_/U9 85 5231/09 are afloweci

.’ the deiay in filing the application fer

recai_i ing. Accoltiingly, Appiications are allowed

recalling the order dated 1?’. 1 1.08. Appeal is to

file.

2. Office to veriifv wgrding

matter for admission after 7-1′

% ”

<,%ATud99

Fa
Judge

-._r\.J£.J

3*