High Court Karnataka High Court

M/S. Vishal Constructions vs State Of Karnataka on 5 August, 2009

Karnataka High Court
M/S. Vishal Constructions vs State Of Karnataka on 5 August, 2009
Author: Mohan Shantanagoudar
wp6394l.09

xx THE men covm or 1-IARNATAI-IA  2' T' Q 

cmcurr amen AT mmzww 'T  _
DATED TI-11$ THE sm DAY ormxqusfr';      1'

BEFOREI3 ' "  "  "'

ms Hozvsna  V

wan' PETITION  S) 
Between:    * * '   

M;s.v:sHAL CONSTRUCTIONS, V V
A REGISTERED PARFNERSHIP mam. 

REPRESENTED BY :m~.1§>AmN2:;;R ,    
sum PRADEEP vEN'_KA'r;EsH1N.ms)AR ' _   
AGE:49 YEARS, ccg.__aL2xz SOU£)HA«,. V. ..... .. .
a.mC_;A1,oRE.

' T_*m~;I2: CQEIMESSEQNER 09 COMMERCEAL
.  _'_i'AXES"iN KAR3€ATAKA VANIJYA TERIGE KARYALAYA
' . GANDE-ii --§iAG'AR,
'--aaxcaipgg-9

 .   THE Ce:m1MERcmL TAX OFFICER

. ,_{AUD"I'1') IV we BELGAUM
* V '$.21 MOIELYA KAHYALAYA,
'  QLUB ROAD, BELGAUM,  pnspoxnnxws

   '3mt.K.Vidya.vathi, amp)

Thi$ peiifion is fiied undm" Articlzs 226 and 2327 cf the

 Consfzitution of India praying to quash the show cause xmtice

data} 04.88.2008 issued by the regpondent No.3 produced at
Annexum-C and etc.,



Wp6394} .09

2

This petition coming on for preliminary hearmg 
this day, the Court made the following:  0  V.  L' ._ 

ORDER

1. The petitioner has questioned 0′

04.08.2008 issued by Commercial Tag..0′:’*:icer, T(A.u§:1i0’~ iv: gm…

Belgaum, in this Writ petition. B}? notice, .”i,he°-peiiiwfioner ie
called upon to produce .xefen’ed”t<3 in the said
notice at 1 1 a.m. on 23.08.2003. " L %

2. The said be seen fmm the

order dated’ made-by (Sam in this writ petition it
is clear ‘flf:i6:.E.’:l1.bII1iitfiCi his reply to impugned

show cause n0ti_ee~. ~_ A

– 3. as it fi:aa3;_,___$i31<:e it is open for the petitioner either to

Vprzgxiliwiicew t11e"do<fi iii{1ents referred to in the mmfizze or to object the

S3331. 'e ?;;y' fiV1 j;' fiieeisjections, thie writ petition does mat survive

for Accordingly. the writ petition. stands

V' iiiszfiissed. H

3d,;-

JUDGE