Karnataka High Court
The Commissioner Of Income Tax vs Shri K S Ramakrishna on 5 August, 2009
*5 LVUKI LII” l\i-\I’H\!¢HI’i%!\¥-1 ‘HEUH t.i.’.3UW3″<'§.Jl""'¥'§.3-\.N¥"§P§I'I3\l\iF-' HEB?' RUUW' U? Rfiflmfiiiflflfis f'!H..'¥l"I MUUK! LN' l§.F\l(EVfi\W-\l\li HID" LVUKF 'JP RRKWRIMRP HIUH 's.\.MJW
C1–
11′ ‘1.’§HI@ GOUKT OF K&R!A’I’AX.AA’1′ 1B.&.IGAIaOR3
DATED THIS THE 52% my OF AUGUST zwa V j I}
-um marina ancmurrxm 13.17. »’ ‘
BETWEEK:
2. dffizqtarnéa-‘I’ax,
Cixfik–15″(–1} . V . .~
C.R.BuikEng,’ ~ ” A V
Standing Cmznsel fer the
Refiexfiigelkk –
.1 –..G8j~1G,’ Mansion,
Ekbotronic City,
…Reapen.dm.t.
Imomn Tax Apgl is fiat}. unda’ 260-11 of LT.
1951 mm out at’ the ordar dated 10-12-2007
in I.T.A.I€o.1080/BRG12007 for the Asaaamaxxt
Year20D4~2O05,pcrayingho(£)ii:rm111atethe