c;a’:;:P.,r¢«.~§; ‘1-‘:”4%2if_;;2<:ir:;e:g
IN THE H1433 C1()UR'I'OF KAR1~:;k§A::§n…vAT
DATED THES THE 19:12 I3,«§sr_'§$F,_zAP;:i’:,.’v_;§(}:;8’~ ” K V’
BEpéR’E .% V
THE HODVBLE x:>;~..– $14.AKTi~iA’vAT’SALA
CRIMENAL 3:3E1_’i”£’I’§{.1N.»’I’Io. 1.1.4.2} 2006
BFETVVEEN :
Cdairaj, __ 2
53/ o. Chand,rappa_; ” ‘
M31013 …. .. “<:;.._.. V
R] a.Su1'y*a R1o'ac£V[Tan1«f¢1*$3,' .
No.8, "Sé;*e1$1);*:3t}ii"V?éC£*i1§'3af',' .. '
Muniga Layout ._ "
Marathi Scva Nagaia, .- V
Ballgalortr-56(}~.O33. …PET3″I’IONER
(By f%ajc11diéavPr:2sad, senior counsel
‘ . V ‘witli f$.’mi§I?J¥}11*a1i 8:; Sz:i.Manju:;1ath, Advav)
Staté K;=JI1 fifa1§a,
«By C:03i11.IléI’a(3ifl}’ Tax Oflicer,
f j »- ‘ «. _ limvestigaticgm Bureau,
A Mmfigalbm. …RESP*0NDENT
{By sri.A.v.Ra;nak:ishna, HCGP)
* This Criminal Pcttition is fiiczcl Vunder Section 482 C.’–r.P.C.,
praying to quash the oracle}: cit. 12.1.06 passed in
Cr}. Misc. No. 101/ 04 on the file of the -JMFC-IV Court, Mangaiom 65
allow this petition anci dismiss the application.
P»)
cIx>.’t%;’19..z$:c»; 1L-1%2,’é”2oC5u
T1115: C31’iIni1}a1 Petition coming :91} tine
Court made the f0llowin_g:~
ORDER 7
The pcfifi0ncx*/accéxzged Case
No.10}./2004 on the filt: is before
this com, pr§:;y.i:€:1 g’:- ogxiéx d.-ma 12.01.2005
fiassed in 101/ 2004 on the file of
JMFQ, 1V%%a:og§~i;.ig;;t Q’
2. submii.fi%’e3Tbb3;: fl3,*:” icarncci 801111861 fer the pcttitioncr
and lcVa1_f1:md Pi§.gi).V(§.91:1§*£. Chvemment Picacisr that Hozfblc Apex
,.(§o11:9i:j5i:f:_1fidiag hag; dispbscd of Civil Appeal Nos.3?87/2086 c/w.
‘:9 2006 {GOPALAKRISHNA SHE’I”i’Y v/ s, STATE 09
KA;2NATA§{A–%’%iim§D ANOTHER) cm 25.07.2007 and set aside the
‘.f;nLii11Lg;:s fégoideci by thc High (301114: regarding the levy of penaity
28-AA of the Karnataka Sales Tax Act, 1957 and
_ ‘-«T.’–‘1fi1};it.t§A:d the cast: back to Check Post Ofiiccr for fresh dtrcisitmn,
” a dixwactixm to the Check Post Oflicrtzr to decide rttgarding fhc
Ittvy cf tax as W811 as the imposition of pcnahy u11dt:1″” Sectiozrz 28-
AA(4) and Section 28–AA(5), in accordance with law, kctcping open
all cont’cr1tions raisszzd. Thcrcfozrz, thfi Commcmiefl Tax Gfiicrcr has
L,”
CR1.’ P. mg; «.i:.I’*°¥Q,”.V’,’.2()()6
writtmx a lfttffii’ to the High Court Govt, PIcader”‘«’s; taEi13..g ‘
case filed against the presem petition-::1Af _i$» ,
thcrcfnm, the petition does not s11:’\2iivt=};; A
3. In View 01′ the above, tt1£éV”L<{):§:iiti011 Vas havihg
becomc mfiucttaous. V A ' '
b11v*