High Court Karnataka High Court

The Commissioner Of Income Tax vs Sri Satish Kumar S on 31 July, 2009

Karnataka High Court
The Commissioner Of Income Tax vs Sri Satish Kumar S on 31 July, 2009
Author: D.V.Shylendra Kumar Kumar
2%
3
Q
as
3
§
x
a
§
:2
§
fig
Q
km
E
3
§
2:
3
Q
X

 

fimw" WW mwmmm Wfifiéfl fifififimf  mmgmmm Wfifiw fifiifim" WW Kfi«RW&"%'fi&%fi WGW fiflimf £3?' 

TAX, CIRCLE ~-- 1511;, m THE INTEREST OF' JU3rz!;:1.::"_;A:§i;,*§.;* §"Q:J:'i'Y
AND     

SHYLENDRA KUMAR'J., DELIVERED:'f'HE'FC3L};.O\E?'£NG;«__ V 

THIS APPEAL COMING on FOR HEAE£N:3--;F?H'i'3 'D_A'{.,fi 

Sri. M V Seshachala,  %c§m1s;¢1 f;';)1;v'V.ii%cv§,VV§€1#3pelI&;;V1VI1ts
... revenue has filed a  to withdraw
the appeal in tfie  Iliaving accepted the
law as   in the case of
   us. tcoooA:mrL
 in may 309 Im

1131mm}; .  V %

    learned counsel for the respondent

for withdrawal of the appeal.

this appeal is dismissed as withrirawn,

3d/-§
Judga

Jtflgfe

AN/~»