A /
W THE HIGH CQURT OF KARNATAKA, BANGALORE
DATED TRIS THE 215'? DAY OF APR§L, 2009
PR' ESENT
THE E§{)N'BLE MRS. J{IS'§'°ECE MANJULA cHE;;LLig __'__%' A'
THE HGWBLE MRS. JUSTICE 1$:A<}ARA*r§$_i§AVV
M§SC.CVL.NOS. 5268/0E9″43§ :’£é69}.{3;#}fg. ” V’
INCOME TAX ;%;1?PE ;x’:;’_r${§}j;’§;§§9g 2068″
§§_’T_;”E7E.;i.§.1.§..,3
THE ‘::0MjMis$:oNE.R”-F ii’R’30ME–TAX
0.5:. BUiLD–§N(_}’. * V ” « I
QU’EEr»is ‘R0;x:”>;«. ‘
BAN-::»AL0RE;-_ ‘- *
“WE; ASST’-CGMMR OF’ INCSME TAX
avageevz 1(5) %%%%% 14 .
_ “”{3.R-[E’;UILDiNG,
‘ ..QUEE’NS R0219,
BA.;sI'<:;A'LQT!z:§.
7/9z9P5}<,</q;\;;r_§
.- ._§{.By Sn? Pv§ *v' SESHACHALA, ADV.)
vfi
M/SJBM :NmA{z;m.,
SUBRAMANYA ARCADE,
NC). 12, BANNERGHATTA ROAD,
EANGALORE-«S60 029.
“.eEspom3gag%[j%”%'”
filefl’-nfidér sxkgction ES
_ }51″~..<_)f CFC' 1*./W' section
These MISC. CIVIL
caf the Limitation Act r/jar sscaba
12603 of the income Tax
1)
5-‘ 5
-v
Ti) condone: the ‘dC1&:”3;_\f” iI:l fiii13,g~7t;i2Ve.V–~app1ic.ati0n to
nasal} the c>1’d.ei'(iai:ed’18}.._1i.13f){)8 and pfififiit the
appii(;.%=1:;¥ts-a;’2gpe3]L=.1its”VtA<i '€39,-mpiy with the voice
()bj6Cfi€§1}_§¥_ in the 1-ig1te:e.z€1.o1'j,ustice; and
To» :8. 1 1.2003
T};::és&e": " .cc3ming on for orders, this
(Lay, AJALNJTJLA.CHEL1}'?IR,_J;'*-1:13:16 the following: _
….. .3 Q3 ER
" ,Mi3§I"_..,Ci€ij1v' 3'~£'0s.5268/O9 & 5269/09 are aliovéed
_<:0I1€i€:–niI1.g éeiay in filing the appiication for
W .. Accoréiflglyg Appiications are aflawed
recalling the order dated 18.11.88. Appeal is res4t£}V1}ft~:{p1T'€p
file.
2. Office ta Verify regardizilg ‘
matter for admission after summer v::§£:ai:i0f1,_ 2309; 7-
Si: