Karnataka High Court
The Commissioner Of Income Tax vs M/S Jansons Investments P Ltd on 20 April, 2009
xx T32 area couar or KARHATAKA, aAN$3;§§E§}ff% W
namgn $315 was 20th BAY o§VApRIz;"2§c9"a _
PRESEHT
was HOfi'BLE MRS. Jusmtga MAHJULA cnfizgfig }
AND
THE HO§'BLE Mas;'Jssri¢gf2gv;VmAaARAéHRA
MISC. ses;2m{% V %
;H¢¢M§~§§X'fi£§Ea; Hb}678/2007
' ' ' ' "iv 'lax'. V'-. .. . v 4, .
1 mHfi*comssicfiE§*9§~rNcoMz mAx
CENTRAL"CIRCLE; ~ '
C,R.BUILDIfl§5
ygusams RQAQH V
' ..... ..'
'"T3E,§E§viy»coMass:oNER or INCOME max,
. gmcm --- 1(1) ,
L BANGALORE' APPELLAflTS
ha?
*,_ '(By six 3 M v SESHACHALA)
E M/S. JANSONS I2*4'VES!l%~I'I'S P.LTD.,
75-76, C$&ERCIAI.e S'1'REfi'1',
RANGAEGRE. RESEONBENT
C;
/
msc. czvxz. is filed under section.
Iclmitation Act J:/w secticn 151 of CFC: riw :aject'ion-[
269A of the Income Tax Act 1'0:
32) To ccndone the A'
applicataon to recall 'athze crdarv
20.12.2007
and the :;pp’1.i.cant;s–‘
appellants to with _ th_e’:._ bfEice
objections in the?”c»._j;ntereast. 6;?” justice;
II) ’24:: recall £2~.aé” 12.29:)?
This Misc . CV1. _o_1_: ” ” :’.vb§:d»ers, this
day, MANJUIA ¢I%1!;I.$UR 53′, :n1;§.de..Viii1<§.V,€oJg1owing:
E'-'R
tfi€%;'.,1_'"Q8,/:G§.'_'Vis aiiowed condoning the
delay ii:-.fa-;1iz:.-g"v'%;2:é"–~a§§p.11cat1on for recalling.
Accord.i.nglyL;"'-V ".1':.s allawed recalling the
2o';"12~—-.«–a'*:. Appeal is restored to
':5.-:;3.e'."
“..C3ffivce7f_£6VV verifiy regarding compliance and
-list £124; for achnission after vacation.
sa/-4
Fudge
sAr<;1s9-mg uagla