High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Indo Nissin Foods Ltd on 20 April, 2009

Karnataka High Court
The Commissioner Of Income Tax vs M/S Indo Nissin Foods Ltd on 20 April, 2009
Author: Manjula Chellur B.V.Nagarathna
IN was HIGH coax? or KARHAEAKA, BAHa§:bngm;*gfL

DATED T315 $33 20th nay gr A9a:L;-颢9f
pgssaxr " H4 .V' K
was fiON'BLE MRS. JU$T;CE'MA§3flLA fifigfigfik 1."
was HOR'BLE MRS; EU$§i¢fi §L§; flAéfi§ATfiNA
Mms§;.¢v@;3é?4£éd§9 ;
5E§s§&$§¢A3 §§Bga;:$c,3é§/2007

$33 c¢%MIs$x¢fiER Q? IHCOME wax
Ce13t.ral Ciificlé  " 
c.a;3vI;$IEe';»

QUEEHS*ROAB; '

.§BEfi§ALQ§E_ :

" ?§fi $$$ISTANT commussxonna
~-¢¥_IRCnME.mAx

cxgcnaeigts)

 "~c.R.3§I£B:NG
m_QUEEH$9R0AD

/

gagaaaoas AEPELLANTS

 ' »(Ey»§zi": M v sssxacngna;

_ ;Afi'{

Mys. zgnc NIS$IN FOOD$ Lwn.,
RANKA CHAMBERS

xv $3002, 31

CUHEERGHAM ROAB

BANGALGRE-52 RES3?03§I3E&-¥T



MSG. CIVIL is filed under section 

Lirnitatiaxx Act rfw section 151 cnf CBC rfw-..'sa<;f.tia;;1x..¢

260%. of the Izmozm 'fax Act fro: 

I} $0 ccneione the éegay iz:'V"'f.{f:;ifigv".t};.€,f 
applicatian to re<:iIa.'E.l"'5§:}x<;g ord;¢er_ Vdgated.

24.19.2007

and. permat»Ttnea.ap§11c;nts+

aypellants to comply Vyfith ‘théx. ‘.o£’fi–r:Aé2’~.u
objections in ythfa ixfizgafvast abfj; j}.;stg7.ce; _ I

:13 To recall the oxéér-gated 2§;1e,£ao?

Thia Misa. CV1} com: ?_ } oi: : ;.*E’;:c$:;: _ erders, this
&ay, mzwavaa CHELLUR J;_made the £§;;awing: ~

Misc. civii 57é[§3 ;% a;§é§¢d{condoning the
delay in filing ‘ghe_ ap§i§¢§£i§h” for recaliing.
Aaaordingly, £3 22*’ a.€;’.’§.o;¢:ed recalling the
order a#£edA2%f1a;o7,’ V “”” ”

‘ “jvta file .

¥i “AA.§Ev££ice.” regarding compliance anti
li§«$fi”_&€*,3f:§ :;;a;tte’@*..§ce5:hvadxnission after vacatiezz.
3d/Q
7udg3

Sd/’3

sakf2ée4e9 nu£i§fi§