IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 13"!' DAY1.GF>:IL]NE:.Vé,€}E'Ai'V:, ~'
BEFORE _
THE I-ION'BLE MR. JUSTICE "
WRIT PETITION No.'ii9_3o7 203; (Tax/i'VT3«i._j'--»
BETWEEN:
M /' s. ICICI Bank Limited .
No.7, South End Road . V
Near by DCP o_£f:«<-e_ I _.
Basavanagudi, 1-Bar:*g'ia1o:e'i I
Also at: _V
Mytree
No.4, 101 Hosu:5:Roa:1 , "
Bomma1''1ah'a1liV ' , Vi =
Bangalore» 560 068' . "
Rep. by its VV1VL.3l'1'"i(ivg€V'1'_ ' ' "
Kabilan. " ' -
PEYITIONER
'~ ._(_By Laiishrriifiar-a«y'ana, Adv.)
V _ 1, ""'~.Th*;"'J4G.i,1'it Commissioner for
Road Transport Rurai and Urban Division
_ M811'; House, 70' Floor
" V V "(Zunningharn Road
' ' -- ..Bangaior€ - 550 025
2. The Regional Transport Officer
Bangalore {West}
Rajajinagar
Bangalore ._
3. Mr. Mushraff
Aged about 40 years
R/a. liaisons building _V
Siddiah Road, Near Urvasi"'7l'he.atre '
Lalbagh Road '
Bangalore - 560 O2? " i REESVPONDENTS
[By Sri. T.K. Vedainurthy,
This Writ petition is"fil-ed~:.;nde;j Articles 226 and 227 of
the Constitutionr)iT;_:I.ndia: 'praying to direct R-1 to receive and
considefthe 'int::rim"fiapplicgition a"t'A'nnexure~D and etc.
This for Preliminary Hearing this
day, the Co_L_11*t_Inad_e the »f€)'llc"wing:--
' " » HCGP is directed to take notice for respondent
Ntice to R3 is dispensed with.
AA The petitiener has filed an appeal hearing
1.il’.–ix%c;5′{?taix;/20:142 challenging the notice dated 93,2010
E’
2
1
a.
demanding tax and penalty in respect of the
registration N0.KA«O2/B6074 ameuniing to
a period from 1.1.2005 te s0.o9.2o:9e”a–m: Rs.7_§s4’§l9?é/fie;-.A V
a period from 15102006 to 31.3.20 “the
resp0ndent~Appe11ate Auth0rity_héi.s passed ihte.fih1Vvv<fi"der "
at AnneXu1'e–C dated 2.5.201 I nsta3'f'0f.?;he.'§demand
notice subject to the petiufiieherhdepdsiéfihg56% of the tax and
penalty and furnisljingiebéifxklguafahtee the remaining
amount.
the petitioner submits that the
petitionezr-.p1=ese1}tet}.V’:_eah’appheation at Anr1eXure~D seeking
II1OdifiVC’aUOf1h”‘G.f Vt’heVVe’1-b<)AV'_eVi:i;Le1'im order. He further submits
A_that_~the:Appe11a;t'e"Au_thority has refused to receive the said
'.1
Wu app1ieat:T.Qh._ " "'
4»: V"'vLVeé;19'.r1eci HCGP submits that the 13' respondent may
Vedgreeied to receive the said application and pass
— appeehpriaie erders {hereon in accordance with Eaw.
is
5. The submission of the learned HCGP f)lr;.A,:
record. The 13! respondent is fiireeteci 3:0.;reVee§w;”‘the
application at Annexure~D seekingf::.QdifiCe;LiQf1= %3fV’:.4the
interim order at Annexufeifi mpess
appropriate orders *zhereV0r1_.in _xjvitha xeithin 15
daye from the date of ef;:1;e”r~.’.shou1d not be
understood as merits of the
matter in one ‘petition is disposed
of accordinglyxegvyh’ ; . z
6′ Apermitted to file memo of
appearance from today. No Costs.
3&1″:
Eeége
” Cs