:’=2′ §$§_:§sQmE wax ogrzcsx
“< "XE? 3&1 2 M V sasflacsaga}
' "m%"a
xx THE HIGH counm as KARMATAKA, 5A3$AL§§fiR #' '
nammn $515 was zeth max eE_g2gii; §§§§A ;
yaasznw V t A 'uVt :
yam HOfi’BLE gas. Jcéixgg fiAm§uLA’¢fi$;a¥a
mm
mam HGN’BLE fifi#;TJUé¢3¢§”B;¢:*¥AGARkTKNa
M1sg, :vfi§V§5?fé0ég *
:”:fi£§fi2im§x£g§§a$@Rfip;é41/zoo?
BET%E$R”w-ThJ’ V’ ‘ ‘A 5
1 £33*¢amfi§$§i§E$é-§F :§comE wgx
Ceizigraé. CJL_rc;.’e
$.R-E§IL§I§G
QfiEEES gaan;
.;§é@G§L§R£»_H A
“%gan»:2g1§
-_.a:a:3Uz;nz§s
A”QGEE§§ RGAB
‘w.gA§aA§eRE ggyanzaxzs
Mrs ?ROCE$S$R SYSTEMS
(E) 9v?» LTQ., ao,2é
cxgsszc BUILBIHG
RICEMQEB ROA§
BAfiGfiLGRE RES?QRBE§T
VTT~3;_i.. st_Vthe nusztuizar for achnission after vacation.
xxsc, cxvxz is filed unéer sectiafi’5.§£”t§é%
Limitation Act r/w section 151 of CPC-§%w’séctiofi~u
250A of the Income Tax Act To_:»~~ .. ‘ ‘ ‘ ”
I) To aandone the delay
application to recall the ‘nrd:e.rI’.A, dated
:o.12.2oo? ana. pernfiti the- agp1ica$tsr–”
appellants to c:ozr@l~’§ “with ‘th’e».’-of£;i.¢.e
objeations in the inter;e3j: of ‘-j1;sti;i:e ;
:1; Tc recall the ¢ragz agtéd ié;12 gee?
‘zfhis Misc. V’o’::e;i’:ers, this
day, MANJULA CHE§LL’1§§.L,V-J £.>1ade'”‘the” _:_Eo.11c~wing:
…. ..
Misc. €?V9″«;;§-…_;,3,1;awed condcming the
delay in filifigé th¢”[a;§;;éét:on far recalling.
,A:v:erify regarding aanzpliance and
361/9
‘udg’5
Sd/-Q
.€’v:ak/2$G4(39