W? KAN ERKA HER?" MUUKI f_1w1",_rRAKW5&lA!EM HIUH LUUKI U?" KIEKNAII-\lU'-I""'l"'IH..i'l"'f'LUUK'f"Ur"fiRKNfll'flflM HIUW MKJUNI hr NRHIVHIHRB I"H\.1r$ humm- IN TE HIGH COURT OF KARHATAKA AT BANGALORE mm: mm rm 2518 DAYOF FEBRUARY2009 BEFORE mznoxmm IIRJUSTICE é % 11 Floor. No.11. K.G.Roac1 And: .... _ ' _ ' ' s d_._,__..-. 1.
The (Recovery)
of Taxes
911133392:- W320?
._ Pvt.Ltd.
B”-..H.R_:m-:_l’ ‘
577 202 .. Raapotflenm
= Iimmurvnyagiwamy, HCGP for R4.)
imwranpeuuonianxedpu-ayizagnoctecxaxe that
-the petmczwr” 5. the awrm of the mnwzble um
auetirzn sale” It is at thk amge, the V.
app:-oachufi this Court &r fim ‘
‘a. mine that me = ‘
ownm’ of the mmmiak
it w the W mwagns and 1*
rwpcndmt has
as a conneqtzeme sale
Ho.Jm;T;:gw?g::*ro:R1ii43§*;f<3s;o§ DATED
rmgdent
{ . . ' . . .' tiva &_ fljfl
"ta tk wtitianw
prop-csad mu be
is tins mid Sales:
% ‘{,V’§:fsa;£14£V”.~s§:ch athm’ refief as this Hams}:
5.1: m mm in 1:11: ficm and
_ efm caaa, it: the irztmwst sf
F 2. Katine had Ema iwauefi an the rmgeadezziba.
the 1-: mpamm is regxmerlted by the mm
rm iwuuxi U!” :Wm1WA”Ffi.Wi, Wfifi 5|’ MRNATAKA HIGH COURY OF KARNAYAKA HIGH COURT OF KARNATAKA. HIGH COUKT 0? KARMATAKA HIGH CO}
n mvuni ur nmnwammxut mun !k.U1ij&!.,_Uf IEMKNAIAKA FHGH CQHRT O? KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH C03}
Goverrxment Piaader, Sri 22-iurthy, mm V.
tlw patifinm submits that it is mt known ég’ ‘V
the poaitian with regard ‘£47: tits:
2&6 I’esP¢3I1dm3.tas the ma mm @”né’§hwh’ B,
talmx out far e.-fi”wting V.
imtuaeng the W
served on £173 1*? bramh af
the pe&ianer’§?__’ B ég§3;:_V will have
tn: await ;i.:uf;;f;<:s1fir;::«.§$5I§;%_t1§7é¢:'fimifrfitpomdwt.
3. is awaeé Q1′ mt, that:
_ V up haefcx-3 this iiaura by the
‘ Eazik, the 1mn’m csf tk mafia’ is
_ 1 V”;4:”‘;g¥§’v.t;gw£€ii:V..crf dmlaratiafi to ficaclare wzrzam’ rights
-sf émiuasm a na’5mna&fi Bank am mt
A am cam mam fizfizslaa 225 arzd 227′
a dmiarafiun Zn in mm: as” ms: nghm
‘ 3 pmperties. and ia aaught far fink}: fmm a ckhril mutt
sand mt befare 9. writ Eamt ‘Hm afinerrmfim pa’ayam* ta
. 3di”% 1
6
far suitable crekws in term af the pmvTm%§m.é}:f
383 afthe Karnatalzw Salw Tax Risks. A
60:03. §<.n<§_§ mo 5.300 $0_£ .5_¢h<Zu<¥ ".0 5.300 IGE §<…<zx§ afi fiseu $33.. §<H¢Z:¢£ L3 ..§1.3J ESE r_££..£r§§: …3 .e:..:.f… :_