High Court Karnataka High Court

Sri J S Mamadapur vs The Additional Commissioner Of … on 21 January, 2010

Karnataka High Court
Sri J S Mamadapur vs The Additional Commissioner Of … on 21 January, 2010
Author: K.L.Manjunath And Kumar
 _ Gandhih agar, Bar1'galea;'e'¥09.

is sii 1<.R;iAatiiyapaR, A.G.A)

IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT
DHARWAD

DATED THIS THE 21*" nAY OF JANUARY 2010  0%

BEFORE

THE HON'BLE MR. JUSTICE KoL€-"MANJXuN'fli}%I'    

AND
THE HON'BLE MR. JUSTICE-v._AI?tAViND   
S.T.A. No, 24/20t0~SV0{'iTaX'}.p'_ ' 
Between: ' ..  T .. 0'  u 

M/s J.S.Mamadapur, _ .
CivilContractor,Badam_i;   .  . 
Dist. Bagalkot, rep. By J.Sp.,t-Mathadapur.     

 '*  .4  . --- Appellant
(by Sri Atul.  Aiur .Tej,a$?athi, Advocates)
and V 0 
T1fie'Additi§ji'ia1E Co:T_1mission--er«of

Commercial Ta'xes,_ " 2

Vanijya i'I'er'ige' 'Kai*})'al__aya, Zone I,

- Respondent

This s*.T.A. is iiied 11/S 24(1) of the K.S.T. Act against the
‘1jeV__ision”<9rder dated 36.09.2008 passed in No. ZAC-E/BGM/SMR/03»
V0 pp 04,_4'_4Si1\4£R~02/08«09 on the file ofAdd1. Commissioner of Commercial

Taxes, Zone»-I, Bangalore, setting aside the orders of appellant in all
respect and restoring the orders of re-assessment and assessment with

penalties and accordingly concluding the revision proceedings-.g'

This appeal coming on for hearing on interlocutozjflapplli.catlion.'_""'e V'
on this day, KL. Manjunath. I, delivered the following fodgineiit, « _ V

Judgment

1. Heard on Misc. CV1. No. 6585/2059′; There.is”iai-dellayllof 10
days in filing the appeal. Beingtsatisfi.ed ’cause in the
affidavit filed in support of the appli_cati.on,:pde’la}i days in filing

the appeal is condoned; .

2. Heard the learned.’:’counsel:’appearing for the appellant and
learned Governmeiit Advocate.’app:earing for the respondent. During
the..–co_urse v_ol3.argiuments is._.b_rought to our notice that the grounds in

thislappeal”i’s S.T.A. No. 23/2008 which has been dismissed

the judgment in ‘:3.N. Prasanna Kumar Vs.

~ Additional Coinraissioner for Commercial Taxes, Karnataka, zone-II,

V others reported in 2009 (67) Kar. L}. 5. Therefore the

Q,

La.)

1 is dismissed holding that no substantial question of law

present appea

arisein this appeal. ._ _
33D@s

bw