High Court Karnataka High Court

The Commissioner Of Income Tax vs A Felix on 5 August, 2009

Karnataka High Court
The Commissioner Of Income Tax vs A Felix on 5 August, 2009
Author: D.V.Shylendra Kumar Kumar


5’1 RKJKJNI Mil’ l\l-IWIWI-@iI”‘|I\I”‘ T”H\Jf”” $..\ILFN,_.* \)’1′” WHNIVHCHRH ¥'”H\.7i?”‘V KKJUWV \…P’*”” EV}-‘¥.!’UV8.#*’H§m’E?”°a..«W 33″?”->..?’l”‘| ‘k…LJ’iJKi L)!” YKHNIVHIRKM V”‘l¥\..?¥’? %…”R.JkJ§'(l VJ!’ KHKEVHIHRP I”‘H\JT”‘9 Lklwfi

-1.

I3 ‘1’%HIGH <3@R'!"3l' KAIIMEAXA £1'

DATED THISTHE sth my 01? AIIGUST

FLEET

-nu: mrmm Immmct 1* V’

s:mmrm.nu3..;1fik %
BEWEEN;

CR. B1.n'ld?x1g,_    _ .

Ward--15w€1}.. %     
CR. Buildixzg, ~ A V .

(By  Standing Coumel for thc

i%%%j%~%%kAm: %% 

  Nafiona}. 9-2,
'- ~ ..Pe%iar'_§* Town,
  V  ' IE VC_z'_aés,

v . Egngalcre-560 O4-6. …Rmpr:-ndmzt.

‘% Imme Tax Apml is mad mam’ 250-A of LT.

1951 arhixg out of the ordm dated m~12~2m’7