gm" V
1
iii 'THE HEGK COURT OF KARNATAKA AT BANGALORE
TKE HOWBLE MR. JUSTICE D V snvnmnnrzig _
Between:
mrma TI-I18 THE 12%' DAY cur AUGUST.
?RE$ENT " " 'V
AND
THE HoN'B1..E MR. JUSTICE} }AR'.a§.zIiaID j'
STA No.86 o{§2't}_Q__§ " '
NUS HARWANA STEEL AND PO'WEE?
{mvxszon cm HARIYANA sz~{.:z>---- --. "
BREAKERS L'FD.,) NQ,'236, 5 V
BARTON CENTRE, N0;:34;AM-.%§3;'R<3ADL,_% _
BANGALGR'I?.---- 560 001, '- _ 5 1
REIRBY ITS Cm I
SHR{ SANLJEEV _;EN§WA_E, .,
APPELLANT
--i33zz» PRASAQ, Am/.,}
THE s'i*;a'§*§:-<3? :<;A:e.r§z'AT2é;£i3'I>,1:1_.¢;,.
'~§3A.N{?-AILQRE »~-- 560 00 1.
" Aafivziiéflai' 'f3OMlUEES$IQNER
.§'oR C'uDMi€'ERCEaL Taxm
ZONEJ ; 'iI§£iRNATAKA VANIJYA
'~*:I':~I §.'.__14?IG-.¥%3" KARYALAYA
n T aarsacgaaom W 560 909
G:XNiI?P{1NAGAR
{BY SRL H M MANJUNIWPE, AGE}
T THIS STA FILED U/S 66(1) OF' THE KVA ACT AGAENST' THE
'REVISION ORDER DATED: 22.G4.200§ PASSED
» 'r1[E3NCr/SMR~6, 6013;fO8~9, 'F.296fO9~1G ON THE F'iLE OF' THE ABEL.
V COMMISSIONER OF $OMMERCEAL TAXES, ZCENEH, BANGALORE,
REVISING 'THE SE'I"'I'iNC} ASEIEE THE APPEfixL ORDERS AND
REZSTORING THE QRDER OF' RE~«ASSESSMEN'I' AND ACCORIEINGLY
CONCLUIZHNG THE R1'3IV§SiON PROCEEDINGS AN?) E'I"C.,.
RESPONDENTS
IN NO. ZAC~
reg’stry.– .. 1
THIS APPEAL COMING ON FOR ORDERS, TI-HS DAY, D V
SHYLENDRA KUMAR,J., DELEVERED THE FOLLOWENG:
J13′ DGLENT
Sri. B S ?rasad, leameé counsel for
submits that this appeal is one ciir€:r;»ted4aga§iii;s;t’fhzit” pf’ ‘
the order of the Tribunal relating t<:)_th{:~ 11%;ai:t{;_i'~A.éii*i
eut of tha provisions of the Ka:3:1ataké'–T§§x on bf "
Act, 19?9 and by mistake it hétdfileeny d*6:$c1<if1e(;i"1.;:1'ié"'aippea}'
under the Karrxataka Salgs 'zmd,/Eprays for
pemxission to carry out
2. Appellant is.z;iff3:=n1it§t§§§i;’t§;.::c(}§ixé4€::tV VVSTA into a TAET.
3. A fiiioper “0f’l:he appea} may be maria and
on such pres¢:1tatic}:i’* it ,_ Jbe suitably numbered by the
4;, ‘ V ‘ Ordered ‘aéisqrdingly.
Sdfi:
Judge
Sd/-7*
Iudge
AN/–