E
z
E
3%
G
5%
%
3
Q
Q
E
E?
X
§g
E
E
3
;§
Li:
S
aa-
a
Q
Q
{.3
E
wmwrm t$!€i?’?A;’:3’6’$”fl WWMWH Q3?”
IN me HIGH courrr or=
DATED 11-us THE .3909
% % s
THE mn*aLs%Mh. Jys11cEN.x;mnL
BETWEEN
M/S V%mam;m 5*;-aoaucrs
A1803?” .SASTAN
unuvz g % j
asp av ..PROP3fE1″OR
sm aos.sa.T[%wJRTAm, sxo. E FURTADO
AGEQ
‘ PETITIONEP.
% H, ADVOCATE }
% ‘ 3 x , comrssxousn or-‘
. % TJOMMERCLGAL TAXES
Lvo — 250, uoum.
‘ ” .~ ‘ 2 ASSISTANT COMMISSIONER OF COMMERC.&
TAXES (AUDlT~ 7)
VAT DIVISION
IVIANGALORE.
mm $mWm..1n:u_nam~x
3.The learned counsel appearingfil1erjjpelitienerei.et
the oumet submitted that] the “fer
already concluded his ,i’:e;r uvanrjfthe
matter was adjourned ” r§ipe;fAAceunsei fer the
rwpendant Depanheient. :’~ is so, It would be
appropriate of the appeal on
merlm after through their counsel
and as expedlfieusiy as
poeslpie pin in period of three months from
the date of er this order. ‘Till the dlspesai
pf. file VV’theA”Int.=.!r!rn order granted by this Court is
tifiese obeervatiens this petition stands
Sd/{E
ledge
“she/~ 3
£”9e§L.i Idwwvasmn an