High Court Karnataka High Court

Smt Gangayya vs The Income Tax Officer on 17 April, 2009

Karnataka High Court
Smt Gangayya vs The Income Tax Officer on 17 April, 2009
Author: Ajit J Gunjal
IN THE HIGH comm' OF KARNATAKA,  ' 7  L' 3

CIRCUIT BENCH AT BHARWAL1   V 

DATED THIS THE rrm DA'.-f  015:5?-RI'L, 290?: " .   'V

BEFORE  "

THE HDNBLE MR.J:1sTjc:_E Am' ;.--.i..c;:,vI.xJx{J.A'i;=_"'  1'

WRIT PETITION Nc.--64.2G&iQ0O8(T-fij V V man'

. M1sc.w.No_,'6a1 17/09 ;gm;.<5_<3~'z;7/2009

BETWEEN:

1. Sm'  "    
w/0 1RAx'yA--::e1I;;2Ew:rH;~AQR1cm;:U;2xsT,
AeEp.ABQ'uT6e;;§gEAzs?_s  

(DELETED w 0 DA'rP;§3 % I:f7;r§}4"¢.20(59)

2. SHRI GA_N{}A?PA H'A,NAm,'§5l5A SHIRUR,
SINCE DEAD.-BY E_~IIS. L,f~.'~.:3'.

2A} 52%;? YANKA\}V&*x,A W0 GANGAPPA SHIRUR

 A  AGE 4s3,«occ: HOUSEHOLD, R/O SALAGLINDI,

 L213)' £»:;I::1\;*2a,1??j+I.,T_¥s';.o GANGAPPA SHIRUR,

" ._ AGE; 25§"_QCC'§;"AGRICUL'F£JRE, R/O SALAGUNDI.

'  20) s4URp;sH,}§}0 GANGAPPA SHIRUR,

A,GE«..23, OCC: AGRICULTURE, R/O SALAGUNDI.

K V' " 'I-:23; Agavinn GANGAPPA SI-IIRUR,

_ V  AGE 28, OCC: AGRICULTURE, R/O SALAGUNDI,
7 PA"HOL{}ER OF IA TO 1C

 'V -3-; SRI HUCHCHAPPA SHFVALINGAPPA KOTI,

S/O SHIVALINGAPPA KOTI
AGRICULTURIST, AGED ABOUT 55 YEARS.

4, SHRI HANUMANTH SHIVALINGAPPA SANGATI,



S/O SHIVALINGAPPA SANGATI, .  "  jf  
AGRICULTURIST, AGED ABOUT 44 YERARS.  .  L"

5. SHIR SHIDDAPPA BASAPPA ME'I'I,""' 
S/O BASAPPA METI,   f.  h'  
AGRICULTURIST, AGED ABOUT  YEARS.  '

S,/O MALLANAGOUDA PATIL», " , . - _. ,
AGRICULTURIST, AGED A80U'F.{15« YEARS. ._ _ :5

5. SHIR BASANAGOUDA MAL;;AHAGoi:DA I'ATIL:,"A   

7. SH RI SHIVAL.INGAPP;X "E ¥UC.HCHKPP&.  ' " « . M
AGASIMUNDINA, S] O' 'I i'UCHAC:H.APF'A_AGASIMUNEINA
AGRICULTURIST, AGED  -"z*.EA'R'S._ 

8. SMT. YALLAVK,  i 
W/O !.--ViLLAGE,
EsAGAr,A;<cxr'~m,1,;;r:,V _  _ .

A . _ » _ ...PE'I'ITIONERS
(BY SR1.' 2;,§.%KAMB1?.§vp;t2;:,ADv.}

    ..... 

A 1} –»’£’HEZAIP5C():i¢i£%:¢’I’AX OFFICER, WARD-I,
A

” _8

2. “rHE.–_As€-1’sTANr COMMISSIONER,
iN€.1OME ‘I’AX*HQ)
‘ n T CDPPOSITE TO CIVIL HOSPITAL,
‘ DR. AMBEQKAR ROM),

V’ = ._BAELGAUM 590 901.

” THE COMMISSIONER OF INCO MELTAX,

STATE} OF KARNATAKA, QUEENS ROAD,
C. RBUILIDING, BANGALROE.
…RESP€)NDEN’I’S
IN WP. 85 BOTH MISC.WS.

EN WP. 85 MISCWS.

(BY SRI. K.V.ARVIND, ADV. FOR SRI M.v.sEsHAc{L§ALA*,..AD%7.e’ _ V’
FOR RESPONDENT.) ‘

A coRREcT1o1€–.,1N1e’;fi’HE’ ‘TI’fi;E IN THE ABGVE WRiT
PETITON IN THE gmefiesr e. c

*1*Hzs1–Vi>22.f§:’Ii1*’IOi§i§:.:m,tfi>*:~:£3 wni-i””§AIsc.ws :3 comma on

FOR PR;aL1M:NA;%2f ..HEARI.NG..__iIJ -{:3 GROUP, THIS DAY, THE
COURT MADE ‘¥”HE FQ’LLOFA{H*€Cg:

“peeER

is the learned counsel appearing

i”o;* requesting to delete the name of the

18* order has been passed.

éieleted. Cause title to be amended.

‘A Memo granted. The name of 18* petitioner

3. It is aiso to be

Misc.W.6071’7/2009 is filed on, e2e9o/osgzooéeeidieetieg

that by mistake the name of the

mentioned. But howevergfifje.

died mfore filing 0f the is a
mistake. It is also of the Court
that anot1;e;5;’ is filed on
13/01 on record the legal

re resentatives oifiglae’-deceaSed’* titioner no.2.

Misc.Ws. Having regard to

the§a<:t_that theeppficants Want to come on record, the

idgloeiuted. The applicants are permitted to come

2 eeettme legal representatives of deceased

H V' _ petitionef ?$'C.2. (huse title to be amended.

~. Mr. H.R.Kambiyava;r, learned counsel

_ «- :¢'1_Mai3P€3I'ing for the petitioners as Well as Mr. K.V.Arvind,

learned counsel appearing for the respondents on

behalf of Mr. M.V.SeshachaIa, Adv. submit that the

/'

subject mater of this writ petition is "

ruling of the this Court repoI_'_ted__in "

227{KAR).

5. Following the muo%eema
therein, this writ Since
the reference was that the deiay
cannot be ‘ . ie””eendoned and the
the returns in

accordance ‘ « , . ‘

” months fiom the date of

w _ a__ of–this order.

_ %fPceee;o1:nnees1ands disposed of aoeordingiy.

of appearance in four weeks.

M.V.Seshaehala, Advocate is permitted to file

sd/~
1UDGE

kmv