High Court Karnataka High Court

The Commissioner Of Income Tax vs Shri M J Ramani on 25 November, 2009

Karnataka High Court
The Commissioner Of Income Tax vs Shri M J Ramani on 25 November, 2009
Author: K.L.Manjunath And Kumar


.3-

axégx gaggafi fig tha E?§§; Eanga;Q:$”f:fi~ :?§
Ea 3é:é;§amg§2a@Q–fia:a§. §a2:A2$§§ §§nfifim$$g jih&
aréz’ Qf the .%pe1late fiammzggifinérfi gnfif aeafigm
the cgfigx gagsé’ kg the ,%s$t&:”Q¢§Q$$i¢§$:*,@§

Efifififi fiaxg Cixaifimfigifigi “$afi§3;§:§, V=ga E tfig’,

imterest Qf justiae and aqg;:3:,9

?h:s ;a§;@a:T is aémzng if §§§ §;§gi,§héa::§§
this day, fififiéfifififfi §. §gEiver&é.th§gfQ§lawimg:

Rav§naa_§%$ §i:@fi@§§;$i$§§%%i.ahailenging aha
:a§&Eit§5afié_%§fi§§g%fi%f;@§éI§§éar ai ihfi tx:§uma1
in zfigf$5;é%§;§ga§§§§§§#§§§;%é §.1:.2@ssg
2, f§a_$u@$%%§$$§1i§§é$tiaa$ af law afiige ix this

a§$@&3La§éV§im$§a% fig ihe S§bS§&fiti§i gaagtimns sf

“ia§V.fra§£ i§MA:%A $§§§§§fié fiisyaseé sf am

iu:§;:;g£§§§; } %e haw fiiayegéfl af E$% §§§;§%

:§man§i§§) t§a matter t§ tfifi figgésgimg Qffigax

V*§§:a¢t:h§ haw thg agsegfimmt bag is he gasfigd ix

,:é$§e§tT fif aka builéin§* in quastian. Em fihifi

“‘uma§§ai 313$ ihe subgaat mafitax sf aha pxggarfiy ifi

tha gam graggiy invmivafi in E?& fifififfié.

ff

3” émaerdiaiyg thifi ggpaai 3% ai§é§é§}}wifih§ui

amfiwariag’ the 5ub$§a£ti§l q§estzQm$f,éf’g§a§ »§§L

remanfiifig the fimtiax tfi tfig $$$é$3ifig°§§§i§é§ fG&W

f3a$h aafisiéaratiaa sjifi ‘éfié V ;$§§§__V$f ,fi%§

afisarvatiamg mafia fiy 33 ifi,:$§ fififijfiés f

§§1§§2$§