High Court Karnataka High Court

The Commissioner Of Income Tax vs P Kumaran on 31 July, 2009

Karnataka High Court
The Commissioner Of Income Tax vs P Kumaran on 31 July, 2009
Author: D.V.Shylendra Kumar Kumar
WWW W émwflfiwfififififlfl mww mum;-g-V..e:2;§v« mwmmm WW mam" W mmmsam mm fifiwfi'? W mmmmm mm mam W mmgamm mam cmés

'ms APPEAL, comma ON FOR HEAR:NG.:'_"'THAiVsV1~~.fi:§;s.;.1{_,"'13 V
SI-WLENDRA KuMA};>..;.,DEL:vgRm THE :'+*o1,1.c>u.z:__Nc;:A._ ~ % * 3

JUDGM5El'Fi'. & 

Sri. M V Scshachaia, lea  éfipéfiants A

., revenue has filed a memo"'e§§§kingV.  wiméiaw
the appeal in the 'of   11':':1'§ii':.gAVVV4acccapted the
'law as declaregtl by    in the case of
'c:o1mwssIcmE§§:1%%V or  ~  vs. xooDAmrL
 in 120091309 rm

11a11eom1-- 

2.   counsel for the respondent

, ‘ hafifioi gfiajgctidfi’ fmrsvithdrawal 01′ the appeal

this appeal is dismissed as withdrawn.

Msd/-2′
Judg3

5d/2}

Ju&g7?é5

AN/~