Karnataka High Court
The Commr Of Income Tax Bangalore vs L V Sharma on 18 February, 2010
3» fharéfazag %§ &E§ af %ha 2iem@a_t&at
$§fiQ% wa %§v% yamafléefi is éhe §$$éSSifi§
Géfisei fie camgififir the saga afi t%éva$$é£gé$*
girgah after afiarfiing r§3$§nab:$_g§§$§:§fi£:§
ta fiim, the §@naEt§ pr$£$&§i§g5 i$m;fi%i$eé
ta 3% 3%: aaiée gr, ting .§i%$§:§3″ié’ tég’
éfigegsigg §ff;ge§.ta sfifigiéfix :%§”$a&¢ &t tha
iiga sf gassing &f§&$§,§£fi$E»§§zggfififififififit,
é’ §:%%}&§%’ab§?a 2: fifty; the aggaal ifi
851/”
3U
sd/9
W99?»