High Court Karnataka High Court

Sri V T Bharmagoudar vs The Income Tax Officer on 17 October, 2008

Karnataka High Court
Sri V T Bharmagoudar vs The Income Tax Officer on 17 October, 2008
Author: D.V.Shylendra Kumar
IN THE HIGH ceurif or KA.RNATAI{'X?3O988'08
CIRCUIT BENCH AT DHAIRWAB

DATED THIS THE 17% 133.? 0? OCTOBER, 2003* Q ._

BEFORE

H019" 31.3 MR. JUSTICE D.V.SI-IYLENDRA. % T '

WRIT PE:'£'ITIGN m.30988 Q';="'2008_[*r-IT}   
BETWEEN: " i  b A'

V T BHARMAGOUDAR
AGEQ 52 YEARS
3/«:2. SRE THEPANNAGOUDAR _
NONE 12-A, HAUNSABHAW PC%S""§~'._
H§RE1i{ERUR  ._ -.   
I-IAVERI DISTRECT     f_'~V_Pi%._:_*i'1*:'10:~IER
(EEY M/S. gr A RA1v§:?;KR1'SH{iEA1???A,
' C:_IR;sH'1.H£Rr::MA'm,Ar;V+<;;,}

1.

THE Ibxticszsébz TAX ~ . I
WARE) v-1, I’~I{(3i~? sc::–1o’c:L..r2c:~.aD
HAVERI *

. «_ THE :f1i0:~.§rez:$s10i¥:”:s:«1::._c:::<'v
V "{."JC@ME"-TAX {APPEALS}
»z»§AvAm;:A£e,._H~Lr_BLz

3. *;i;:;éi–.§}o’iz£*’}1+2vzs:_:v;~;%:’1£§P013*Imam

BY yrs SEjCRETARY
_ FiNANCE’DE§~ARTMENT
._?GEETA..BH_AvAN,NEw DELH: RESPONQENTS

” *.Ti–£:s…w1:2i?:’ PETITEON {S FILED UNDER ARTECLES 225/227 OF’

CONSTITUTION OF’ INDEA, FRAYING TO QUASH THE
‘.”.._VASS-ESSMENT ORDERS m.2′?.12.o7 AND APPEAL ORDERS vim
A-NNS-E, G, H RESPECTIVELY AS THERE’; ES EXF’Ai3EE AN EVEDENCE

CEFESCEFEON {N EXCESS GI? JURESDECWON AND APPAFEENT ERRORS —

‘ .P¥€0CEif}URAL AND SUBSTANTEAL, {N THE GAMUT OF FROCEEDENGS
” A’i’~i’D SUCH OMISSIONS, ACTS HAVE RESULTED IN THE MANH3-‘EST
C>F’ ENJUSTECE TO THE PETITIONEI? AND EITCL,

— :3 ~» WP3{)’,7.¥88.O8

had gathered based on which assessment order l}a'(1

passed had never been disclosed.

4. While grun_(is urged may be ::,AgoQ(3A_~ j.£

necessary for this ceurt to i1″1tf3Ifft3Z'{§ wI’i€”3E2x*i4sdie?;ie:1

particularly as the petitioner heis.,:»efiicaeiex_:is reigxedy of
fugrther appeal in Eerlns of seeiieij Income Tax Act,

1961. ‘

Si. Petitionef énwfy eppeiiate authority –~ the
Income aI:«iMii’Vy$uci1 an appea} is filed
jgf not iater 1;hai1 teday, the aulzherities shall

LC/4 not enferce demand pending petiiioner

‘eee’1~:i1″;ge’-:>f<:i;é3;'s"in tk1is'feg;;ard.

— imzome tax department shall. not

ressext. ta ::e£:0ve13} preceeciings ix”; the meanwhile.

‘ ‘Otherwise, this writ petition is dismissed

Sd/-u
° An/_’ Judge