[N *:*m«; may Comm’ 0:: KARNATAKA, BANGALQJHE
DATED THIS THE 2131′ DAY OF APRIL, V
PRESENT ‘ ‘
‘1’His: H()N’BLi:§ MRS. dUSl’iGE:ivIAfi–.JUpA (;:~u2is; §;1_,U’2e..i’.V
‘l’Hkfi HUMBLE: MRS. aus*3.f_§t;3;; BA)’. 9;At.}fu»:A;ifH’NA
MISC. c:vL. N{)S.52 18-!J9_v_«3:”52 19/”2L9..V ‘3
1N.$&5§5 }”:.§0ozs
. , . . …. ..
1 ‘m::;~c;§§’rg1rs»1’£*.::e:3a<_ir%1::zM;:;-‘1’A;c
C_;.R._ BUl’L-‘£3iNG = ” ‘
MA?§GALGRE.’-. _
2 ,”:>H_1:: A4S{3.lSl”AN’l’; L'(.iMMR omm_:0M1:;*rAx
~’~’,,Qi_i€€)LE–~2(1}«,… ….. .. .
C; R. BVUAILEDI N G,
»
–2~z1A;§GA:..g;jRE.
{B_§”sz~1:’–T§s}1’vV:s2:;sHA<;nALA, ADV.)
" A PPEAA'r51 HTS.
“rm; KARNATAKA mm-c mu.
HEAD OFFICE, –
KODIALBAIL, V
MANGALORE-575 003.
:<r;S:aj)§up;s2i'1* %
These wuss. own. Em: filed 'under section 5
of the Lixnjtalziozl Acfrfw ._l5'1'v.of UPC r/W section
260A of the Income Tax Act: E. } : ,
1) To oondont:v–t..**cfdc1ay”%.i_11 the application to
m(:a&H-1’hc(2rd¢r.dafcd ’13.J.1.2008 and permit thc
“=iiJPL2£3a;at:54ap’1.x¢Ha1.1t.s§A’ to comply with the oflicc
=obj¢ctica’1_;s invj{‘thé«i11_te1’e.s.tvofjustice; and
up _ date}: 13.1 1.2003
coining on for orders, this
day, Mayan»: vC3H:E’L££_IR~made thcfollmving:
recaiiing the order dated 13.1 1.08. Appeal is I’est01’¢ii-,to
file.
2. Office to verify regarding comVp.i_ian(:eh ” ”
matter for admission after summéii véé§:a’ii0fi5. 7[
Si