High Court Karnataka High Court

Sri Yamanappa S/O Bhimappa … vs The State Of Karnataka on 26 May, 2009

Karnataka High Court
Sri Yamanappa S/O Bhimappa … vs The State Of Karnataka on 26 May, 2009
Author: N.Ananda


N.»

34 “”E’E§§%i §«:;{;:;~_H CGU GE?’ E~iAR?£§’Pfi.§¥£A__ f .»_. A’

c::§e§%:~;*§s’;12:i:s9..i ” ‘

§’%E§7’€:’%’§§fE;

‘§’§»§’E%~i{j}?%’BLE; MR.Ji}§§’ZTff€;’E%i E’€.AE€A§E?”£*’;+§§

BETWEEN: – -.

33: “¥&§e§A§’€A§3E3A 3,: Q» .§5§:§”§’j%§*§A§*§?2€”$§s»5§i*§’£.%7§;i%&§ ”

fags: 313013 :3i’§’§gc:aé”s, 1 ‘V

Rf???’ SE{“i’§”i}§§€ ‘::s§<3a";§ié3._;? %m;:::f:":.r§{3 V "

:'€§§V§;§€AGA§?,    .   

aA{;,%§;;:f:j.   3 V    1%-'E<;'1"?E'§'§{}:"4§:}1R

{By 33%..1′:§av’§£«3.§.§’§'{§{§-‘%§a;§;é;’%*A’§’P;f§i£§.V._E%A?%si}E, Amt;

gm ..

THE :;a–::£;§*:s: <3? –:«;:§;=*é'§ss;a*§i%i,s~&,

V. REE?' gfzaajgzz; ML. %:fg5,;~:SP@RT OF'¥='"'§C:E{;R,
_ §§vgwgG3R,
' _ ;§g<:3?_aL§<v03#E2.%V _

, [1;::'if=??~ E3.3§;a3A§J;«;V:;f:i.§:, E~%E:S[P{§§*€§"}%*;1§'€"§'

{B}? ».=;§ :~m. }:;s:%*:":’%.Y:%e@ ~*:*<:3» Qmxsa ma :a':mRE: E"i"–&i;if%<i:§iE-ii';'21i'~§€Z§~S
'-.':_:e:~s '§*:;;E:: Piifii £3?' -mg: 93;; $22212, J€§§}%EZ: {L§R.§?'§'} «$3 :3:
:%,.;E3{3E;;. &Pv§F'C–,, ga<;a:,;<:€;T :5: :::<: §'€e.3{§'?1jT£{}§'? A?€£}
" <:m.2€G:a saga': §«"m2::3 32* mg: RE:SP€'.}?€QEi;"'§" 2.::*~:;;::§<:z2
HV$'£%;-{:=:5':$£.'§.} Rfw. 8§:{::'?m~s 1i2{§}{a} G? "E§'"%§%:' E:sL%RN;%Tz%§«:"fa

E\£§{}'TGR VE§i4fEC:i..E1 T'AX§§'i'IQ§'€ ACT', 1§3:3'?Z

":;:%.§.z2'z:z&:r* af {ha vahéaia 3%. the .§'€};€vant ;f

,r;,

ah.

Tfifi E~’§”§’§’F§€.}.?*=§ C{}EV§E’*E§ QR FGR §f}M§SS§{}Nf§’;7§”§§S
BAY, THE CGURT Mfixfifi ‘F’HEZ FOL-LGWING: v ”

GREEK

The pfifiiieasr has E36311 prosecaiezi f(:r,;§fi}«:;4p§§vmt31f”g;§

roaé tax in mspect of veizicka ‘

261.1633 for éthe pariefi §mjm_ 1,_’;.f£¥T)§%E~: 2%: 3_§..;’.%:.;?;;2{>@?*.. **z*::s;:_

petitioner has fiéefi this yeiitigfi» to q’i1’g2sE§’=’£-“3136 . ;}1’0{t$€:ii:3g$
jg’-tar aiia cemtendisagégigat tiriléé” f§’::£;~’V::§,?z’é”ij~::r?L1′-i;.¢1″ wa$ ‘ti:!¥é r&gi$’?rm’e{§

qawzzai’ {sf the vehicle. 3%; was seézfié ‘fig,

sa:iéi_v€hi{:1é’5%.$ :;C=:”§j {::¢3’j:33:”:__*£0_ gzrajg tax. in iihs «::%”§_rC:;:.m S€a_:’.”;.{:&$:

ciiargfisézitai fxiégjéf ;:é%§*:i<)r2am° has 1:0 has <§:.;.as§::§é.

2'; ii'… mki in difigsziéfi that §3€i§1?:E0:t1€,§* 'i'E?€–"iS 'EEK:

S

. £:jf;)€i%.}i}%§%i:I§i is avgzéd his iiahifiiy an {he grcm.;::;:.€§ that Em

%2:e:«:s £§g§.7§§}}tZ¥T§7Si'.SS€{§~ Qf vshiitis E33: 333:8 féifiiiififif' E35 Ems; £9 mks

A 11;} suijifi :5: észfijncs ':}efQ1°{~: '$16 iriézi court.

3. Tim {§.fifEI1<:€ avaiiafgie is the €–:<i':{':§,1S€2£i in éhe

_. {:<32;1:*se cf {$3.}; Carma': be a gamma 1% quash E316 §3rs:2r:::3$é§.::.gsé