High Court Karnataka High Court

The Commissioner Of Income Tax vs The Karantaka Bank Ltd on 21 April, 2009

Karnataka High Court
The Commissioner Of Income Tax vs The Karantaka Bank Ltd on 21 April, 2009
Author: Manjula Chellur B.V.Nagarathna


_ §x

we ‘THE HIGH uoum’ or KARNATAKA, i:iA£%GALUR.i:}*,
EATED TPHS THE 2213? DAY OF APRiL.
PRESENT 2 V’ ‘
‘rue: H{)N’BLE MRS. .}US’l’i(}b};l\!§}\§’%d!.£_L#A t;:T2:§é;1;;,;w;:;g–.i’.w
AND . , A , . _
“i’HJ:3 H()N’l:$L§:} mes. Ju:~.:’e–>.g’§;::«;’ av”. NAGA£{A’i’*3§NA
MISQCVL.N(}S.524E3f’i}§»§_:EEVVEZSU/«2G{}9VAv’V:

smgtafiagz  >3
BETWEER    5:1: ' ' '

1 1).: <)ss:.i;§(:i;Mr:-'1'Ax
(gm. i3L:!,L.Dii\é'{; '

MANQEALGRE '
2 V afar: .§":;;::i;4*:'. gjamvmifur' mc.uM1:: TAX,
SPPLCEALRANGE,
C2»,-R.i3UILfiINf;"':;*' '
A"i*mV;.=a:2A,

V' " ~ _w:A Ns3A m.RE.

~.xw mnxwémflmm

(1:53?-.Sri:__’Ivi -.v*’se;sHA(;HALA, ADV.)

1/ . VL

ARE):

THE KAR£’~lA’l’AKA BANK L’l’i).,
HEAD OFFICE, 4
KODIALBAIL,

MAN (:’rAL{)RE:)~5′?5 (393.

~ _

‘These M136. CIVIL T’ _ ,1’§€-gctian

of the Limitation Act 1’/W sect1’on”l5b1″ ‘of
2609:; Qftha Income Tax Act: .. ” VV

i) To condone the ciéiav in thc’é;p;’riig;ati(}n ;

meal} 111:: crder 13.1 1.2003. T:_indV”pcrinit the:
applic:a11ts–appc:Iiants . jtcs ._c:ompij,z_ ‘With file ofice
objections in” the o£j11sfice;”a1}d

1:) To recall thc§’b1jr;i’e19*d::it§:d 12,003

2’ i ‘h¢34é:£iT’ g on for orders, this
day, Ml#3NJ€!i’..A made the follcmring:
‘V6RDgg

– ” Qivn 1$i’£$é;.5249/()9 ass 5250/2009 are allowed
I delay in filing the application for

9 Accoirciingly, Appiications are aflowed

-. ‘/_

recaiiing the order dated 13. 1 1.08. Appeal is restored to
fiie.

2. Office to vexiiisr regarding compliance and.-4j1i%§i:–«_:1ii”1.,§:

matter for admission aflzcr summer A