High Court Karnataka High Court

M/S Srinivasa Brothers vs The Addl.Commissioner Of … on 6 August, 2010

Karnataka High Court
M/S Srinivasa Brothers vs The Addl.Commissioner Of … on 6 August, 2010
Author: N.Kumar And B.V.Nagarathna
,.1N TH E 1----110$} COURT OF K/\RNA'l'AKA AT 13ANcAI';QR£::
DA'rr«:z:) THIS '1';---1:5: 6"" DAY OF ~ 

PRESEN'l' H  V'  

THE HONBLE MR. Jus'i*:c'I::.    *  

AND  _  
'I'HE I"-lON'BLIS MRS.  gm

S.T.A. No.27/2:316 c/fiw S-.T.A_,N£3s, 28/2010 and
" 529' .2910 _   " .

 

S.T.A. No.27;     
BETWEEEQ;   ' ' u

M /S :sR:N1vAs3A B;-20%;":-H§:Rs .
N0:-mo. 1.1s'r.MAmI{oA1';) 1- ' '
RMC 11--.s'11AGE:g '  .  
BANGALORE »5'60 "094, 
REP_.BY ITS I-5ARffNI~2}=i 

SR4}-j V I--2AMPRAsAL).

 '   ;J'AxfAm«:vA. ADV.)

  TIEIE A:;5DL.coMM1ss10N}3R OF
 'COMMERCIAL, TAXES
 ZOi.'JI£--I. COE\/{MERCiAL TAXES oW1c1«:s
~ "ZGANDHINAGAR
_ ._ BAN GALORE

. . . AP!-'EI.LA.N'l'

.. . R.I1ISlA'()NDEN"l'

(By Sri: T K VEDAMURTHY. HCGP]

%,/



THIS STA IS FILED U/S 24 (2) OF 'I'I---IE KS1' ACT R/W
RULE 32 01: KS1' RULES 1957 AGAINST 'PHI-3 REVISION
ORDER DATISD: 5.3.2010 PASSED IN NO. ZAC~«i_7'BCI)'¥..l' esa
3/SMR-68/O9-10. ON '1';-1%: 1>11,£~:: 01+' ;"1*m:;..._fA;r3m..
COMMISSIONER 01? COMMERCIAL '1'A:§1¥:SV...2.V' 'ZC)1\?E~l;'~ 4_
BANGALORE, SETTING ASIDE '1';--113 1.Ap..Ia?:'~:.A1;--..,: o;'--o5 'rJAirEI3'4_1Q;S';'20'06 T
AND RESTORING 'I'HlS FRFSSI---I ASSI3;SSiM i2N"1'.. ORDER man
PENALTY ORDER UNDER Srac.12.(4}'{;:) O{'1'vE_'j:S"I" AC':j"i.957f
PASSED ON 7.8.2004. AN?) 'A_(:c0I<.1)1r-4G1:K,_ CQVMCLUIJINGS'
THE REVISION PROCE£EIJlNGSu."'*~.   

S.T.A. N0.28[201O .  

BETWEEN:

M/S SR1NI'vASA S.RoirI»11:R'S   .2 j'
NO.300. lST3._MA{£N _RQA:);,RMv 11.S*1'AGI4:
BANGALQR_E'-«5V6~@-Q94'-._;-«.__    '
REP BY ITS PiAR_'I'NE'-R   ', " 

SR1 vi.RAMPRASA;D. ~ 

 APPELLANT

(By Srfl B'NA.JAYAI3'S\/'A:"AD;\/.)

        

« ' ,f1"':':-;--.r«:T A.p'1~)1'_;;-. COMM ISS ION ER
 or COM--MERC.lAI.. TAXES
'ZONE-I. C5QiV5'MEl-{CIAL 'I'AXl13S OI'!-~"ICi£S

GAND1ei1N.A'GAR
BANCJALORE

... RESPONDENT

AA”{BSy’AS:*i: ‘1’ K v1«:1:)AMuR’mY. HCGP)

THIS STA IS FILED U/S 24 (1) OF THE KST ACT.
AGAINST THE RI£\«’ISION C)RIS)I’CR DA’l’l%3[.): 6.3.2010
PASSED IN NO. ZACFI/BCI’)–i <3: 3/SMR~68/0940.
T.NO.l8l6/O9~lO. ON THE I"Il.f*3 OF THE AI)I…)l,.

'/

" ._ A BAN cIA.I.ORII:

v:I+;;:)AI\/IIII2’I’I«IY. I ICOP)

COMMISSIONER OF COMMERCIAL ‘I’AXE£S. zONI:vI.
BANGALORE. SI«:’I*rINO ASIIDE “II-III: AI-‘3PE2Ai. OR_I_>I::RS
NO.KST.AP.NOS.488.489 81 489/0405 DATED I0-.-3.2006
AND REJSTORING THE FRESH ASSESSE\/iI:’.N”I’ ORDE3-R”.AN{)
I?’ENAL’I’Y ORDER UNDER SEC.l2[4){c] OF IROcIs:II:I_)INOS. E” ‘

S.T.A. N0.29 2010

BETWEEN: _

M/S SRINIVASA I»3R.O’I’I»II«:RS=,_

NO300. IST MAIN ROAD. RMV”N_STAGE3’* ‘
BANOALORS560 094- –.

REP BY ITS PARTNER».

SR1 V RAMPRASAD ‘ ‘ ‘

__ … APPELLANT

[By Sri: B N ,IA.jI’AI)I«:\fA’.’AI3:II’.) ‘

AND

THE Asp:-…% CO.1}I5IIx’?l;V§SEES’i'<):AI"V"ER OF
COMMERCIAL 'I*AXI;S' «

ZO1\J.F.3wI. COMMRRCIAI. TAXIES OFFICES
GA.NDHINAGA'R. I

. . . RESPON D KENT

'<1}I€IIS"STA IS FILED U/S 24 [1] OF THE KST ACT R/W
RIII.'I~:I__:I2 OF KST RULES I957 AGAINST THE REVISION

0. “ORI)I:R DA’I’I*2D: 6.3.2010 PASSI_~:I) IN NO. Z/\C~I/BCD~1 {I:A1. ORDER
NO.I<ST.AP.NOS.4SS,489 as: 489/O4~O5 [)A'I'F3I") 10.3.2006

AND R[?,S'l'ORI§\1CI TIIIIIJ l*'RI-ESE"-I ASSI53ISSMICNT ORDER AND
PI?JN/\EfI'Y ORDIER UI\EDE~3R SI33C.12[4){(.') OI" KST ACT I957
PASSED ON 7.8.2004. AND ACCORD!NGI.X CONCLUDING

"IVE REVISION PROCI-SISDINCIS.

app1'opri21t€ Orders in accordance with law on or before

30.9.2OE0. Ordered E.i(T(_'()!'diI1;'_{1y.