xx was HIGH couaw or KARNAEAKA, aAx@ALoRg3_ ,
mamas maxs was 20th DAY or APRIL, 2¢G9£;»jf; =
PRESEKT
THE HON'BLE MRS. JUSTICEi$aN@fiLA gHgLLfin,_ ,_?
AND ,_ V
THE KON'SLE MRS. J3STiG% B.VJ KAGKR§Tfifi$ V
MISC;..§.:v;;5§3I£9§~§VV"p" 1' A'
Incom,:Axfé§§E3L n§;§33f26o7
BETWEEN
1 was COMIE$I0fiER*QFmINCOME max
caNrRA;*cIRcLE,»-'
c R.BUzLn1NGE '
.QUEaNs RG39
 ' ..... .. "
*,'3 "wag fiEEUEY.COMMESSZONER or IECQME TAX
= =fCEfiTR$L CIflCLE~2{1),
.'e.R.BaiLs:NG
»QUE$Ns,RoAD
naK@ALoag APPE£LANTS
 §5y's:; { M v SESHACHALA)
;3§@'£"A
M/s. SRINIVASA nuxnnaas,
No. 17, M.G. Road,
BafiGALORE. - RESPONDENT
msc. c::v:1::s. is filed under section—{5
Limitation Act r/w section 151 of CPC r/wu section-.
260A of the Inczazzaa Tax Act TO:
I) To condone the dee:J,ay*;_-A-131
application to renal; 1:119 orgier. ‘da–.*;éc3.A ‘
20 . 12 . 2007 and ,’pe_rn1i.t._ the app15,gant;s–
appellants to cq;za_:~.«_1y with -._theu’gd£’fj.ce
objections :.i.n theL’u…_1′.nt_erest- pf” justice;
II) To recall t§:e’ o:agi%’;3.a;;*:¢§ga. ‘.u;«g_, 12.2007 *
This Vuoiders, this
day, }mNJU*I.A , t:he_’–..£9};1owing:
 §’;3?8′,£€:) 9___is _’a..1.3.cwed. ccsndonalng the
delay in’ _£’i;ing”‘é:heV””—a§j§piication for recalling.
Acc<;rdi.ngly', ' i.i':'~f~ZI/'EZI8A"'.j.s allowed recalling the
2c;1'2";"c57. Appeal is restored to
€5ffi§;éxn:'I__t}é verify regarclting cotrplianae and
' 'J._ist tiuanrzgaizter for admission after vacation.
Sd/-F
Iudge
SAK4 V9403