mm was 3:93 coca? or KARKATAKA, EAKGALORE DAEEI rams $33 22"'nAx 9? APRIL, 2oo9Hf V pmsmw J 4' was KON'BLE Mas. &USTICE MAKJULA.¢fifiiLUSkfl AND $33 fiGN'BLE MRS. JUSTICE $,v;_hAsARA&HaA 7f< "
W1A.998!2UQ§vjmAfi§._’. ”
sgrwsgx u ‘
Mxs. sax AmAaAvA$H1.wRfi9ERs;f,’»_
§o.:?a, MfiLA§fiLLI R§M§”RAosaoA§,_;
aAxaALoRE.= ;””~f’ “,1_ pa’?
rznnusa ME wane; xumaaa “j<,_V
saga; agzxgég pRo?§:EwE:x, '"
Léws gm? M i§;:iHaMMA –W' APPELLANT
{By MfS : KAMA£K*§ukAM§E3;
AEE – L
1X TEE smamm or KAREAEAKA
«_ ‘wnkcvaa wan smcnmmany
;.”»nE2A2$MEHw 0? FINANCE,
-2 v£n3aHAjssUnHA,aANaALoRn
2 “3gE_§2’caM1ssxo§ma 0? CQMERCIAL
» 23333 (?RANSITIGN}~23,
*V<_Isw FLQQR, AsHA$A cammzxxg
"V_ "sang czgaaaxcs BOARD,
"SESHADRZPURAM
BAfiGALQRE. … £ESPOHBEHTS
.{$y mas ssswna maxox : GOVT.ABVGCflEE}
THIS WRIT APPEAL :5 Eng U/S 4 03' we
KARHAZAKA HIGH cove? A£T ?RAYING :0 SET AS193 $32
ORBER RASSED IN $32 WRIT PETITION' &o.6859;2oo9
fiATED 3:!3f20a9 IN SO Fag AS NQT QUASHIKG mag 32-
Assassmeuw annex memes 27/lzfzcoa-Afimmxunm-E;jwu2
This appeal eaming on for
the foilowing: I . A
J U D 9 e E mwgge.3
Heard the iearned 'e_efi:;$e.'i.e'-
By the consent of the the
matter is heard and'
25" H — :7fV¢vV."'thr«efigh'V the orders of the
3.earnecVE’_’S’iz:g.1eVVc15§:+:1§;e._LVe:1hiV._.the deaisien relied uparn
by the leerhedieeeneeihreporteé in (19773 039 sec
x.fi84?$€.$iATE of eegehe vs. K.T. saanuaz eusuwr.
__3.._ “.:”he:V”‘centention of the_lea.rned counsel fer
is that principles of natural
just;’i,ce*..V: denied and violated in View of the
tixet the assessing eutherity relied upon.
. teertzzfiza etatmnents said te have been recorded
v..,d1z§ring the investigation of a third party which
Vt went against the assessee and without furnishing
‘eelxmefiéryh ‘_
hearing, thie day, HAi~?J{3LA ._;1eJ.ive:cec§_
has also the remsdy cf secona appeal befosesfihs
Kaxnataka sales Tax Appellate wribunal.
5. In the present case, it_H£s,Vs§£_ :9
situation where the appell%fit¥ssssssse*Kha54 h9 7
efficacious remefiy of any nature so tbs: we ha9sV
to entertain writ jurisdidfiicn. “In thstsfiéw of
the matter, having regard to fins facts; we are of
the opinion that 1:12;” upon by him
dyes nat appiy ts $35 fsfifis as tss sresent case
and thers “spei so’ gsofi Jgssssssi made out to
isterftsrfi the learned Single
Judge: 1.. n .
$¢¢br&ing:§;@sfisss§fieal is dismissed. Adi
the ;¢cgten£i¢fis saised here coulé he raised
absféré3£hé”§irstHs§psllate sutharity.
sd/e
udg3
Sd/-3
Tudgg
V’ Sak.*’22340’9