EN ‘mg HEGH COURT 012’ KARNATAKA, B_,{‘n’* %
DATED THIS THE 22ND DAY OF_..IIJ L’:Y_ 1 ” J
BEFORE ;
THE H0N*BL15:. MR. JUSTJCE “mm MOEvi;5§E.\f:’1§Efi)I§*r’ ” .
WP No 143o2%c3:%f2oo9rT-KS?)
BETWEEN H M H
M /S ANAND POLY BAGS PVT Lam”
GUDDEANGADY UD.AYV..AR % A
UDUPI REF3PB.Y– I’F3S”DIRECT(}’R””
M 3/m5:1<:*;~:I;1§11' s.;..(_).=M ;'xN*ANJ:3 KIN:
Ac}1~’E:’3%:1 ‘ms, .%
%%%% 1 PETITIONER
(By S1111;VAN’iH_,”‘;4.D’JOvCATE)
ANDL
1_;f “1”}.EPU’I”¥’..§jC§MMISSIONER 0:? COMMERCIAL
u U33′-UPI
A A2 . §3{§1vfl\«£:I:SjSIONER op’ COMMERCIAL TAXES
vA’NI_J1{A THERIGE KARYALAYA
GANL3H:NAGAH, BANGALORE-9
3 “STATE 01:’ KARNATAKA
~ REP BY ITS SECRETARY
DEPT OF’ FINANCE
AMBEDKAES \fEEif)HI’,
VIBE-{ANA SGUDHA,
A BANGALORE-560 om RESPQNQEWS
(By Sri. SHIVAYOGIIVIATS, GGVT ADVOCATE)
UK
Ties WP FILED UN{)};:’.R ARTICLES zéfisi
OF THE CONSTITUTION OF’ INDIA ‘roQUAeH ‘l”I»IE
NOTICE m.25.2.o9, ISSUES m ,’_§’4HE_-‘R1″,” ~x;1D33,;3,1\Ii~i–J .
AND ETC.
-.4
This petition coming on iI”oIi’i,p1eli1VI1i:1:é§i’y:
this day, the Court made’2:iie..foI1oWi_rig:w–_VVA W
T
Petitioner aseeiie to the returns
flied -for the when ordered
by the petitioner that
excess. Rs. 1,52,555/, impemng
the epplicafion dated 6.6.2006 for
refund. ii
– ‘ iS__ the allegation of the petitioner that despite
reipexaieii .1f_e1ii:i11ders no action was taken for 3 years over
the. said -zigplication. However, on 19.22.2009, the 18*
respoiident is said to have issued a notice AI”1I1€X¥J.I.’€-Cr
i upon the petitioner to submit an explanation
‘”over the claim for refund, which when responded by
ietter dated 23.2.2009, iead to several correspondences
JIM
4. Sri.S}”1ivay0gimatl1, iearneci counsel for the State
submits that, if extended a week’s time, the 15*
respendent wouid pass an order on ti1e -‘-1:ot;ices
Armexures-J and L impugned in this petiticgfi
petitioner is aggrieved by the 11:13} ordeiif n1;a:§}”
appeal and question the samfiiri’ ‘an i V
proceedings.
5. Lt-::ar}:1ed counse1V___fibr»~,_ti1§; péfitjbigaf does not
oppose–‘*;h_é”LsaiEIi§:,s11¥$-1i1isSiofi;’ V v
“1.’j3 e_wi”i£ ‘ié disposed of g”a11ting a Week’::;
ti1;:1e’ 1:9 the» raéipondent to comply with this order
% A {fem
53;”
ftzfigg