High Court Karnataka High Court

The Commissioner Of Income Tax vs Shri B Raghavendran on 5 August, 2009

Karnataka High Court
The Commissioner Of Income Tax vs Shri B Raghavendran on 5 August, 2009
Author: D.V.Shylendra Kumar Kumar


VJ?’ l\J’\l\i”llI’\l#*\f\ii F’II\.?3″” MMIUEI full” l\.P”‘|fl!VI”\I!”|I\J”” Tllhfif’ ‘»\ui”nJ’\

‘ \–“&l\-7″!’ \-IV” ‘\«l’\¥\!”l”|IP’F’\i-P” 711%.??? ‘b\WUfiy!’«vr””‘Q’HlV”tM~” “”‘H\Jf”V LLJUW’ Ll!” F\.F’\N.i\M”&¥’§*\I’\JM| “HUN” Kfiwfléflf

.. 1 ..

I3 Tfi $63 G033? 0? H.A3¥A’1′.&’K.&. A1.’
DATEE THIS THE 5%: DAY 0FAUGUST”2(_}f§:9_’

rm norm: uaaasnm V’ ‘

‘rm norm

BETWEEN:

B%re

2. The hunt. C¢V:mmiLw5£2o1w*i.£
Chchwlstn V _ _ _
Queens Raad, % v

‘ “”” tauxxsc.-.1 for the
_

‘ 33.5935» I Fbar,. Main,
% mVCrm,%’RE layout,
” – _ ‘<.;-»JPHagfa.r;

‘ “-B1amakcr::.-560 078.

. . Resptndezzt.

% rm Taxfippwlia men; under 260% of 1:1′.
‘Am 1961 arhiim out of the order am 18-12-2007

passed “m I’.T.A.Nx>.1115[E?C$’fi’7 finr the t