IN THE HIGH COURT OF' KAFENATAKA AT BANGAI.0RF_ DATED THIS THE 21%'? DAY OF JANUARY ~ PRESENT THE HOWBLE MR. JUSTICE :V'*G:'1:m§AGg)iifr§A *--7=
AND _ %
THE HOWBLFI A’.A§§.B{}PAVl§N}%-:vV ‘V
WRIT APPEAL 13:0. 35?:?{I_f2(m_
BETWEEN: 1′ A’ ‘
M13 MARMOHAKCE-mA?:€;RS*–If V . ..
NO.1?3f2, KANCHAMI-:ALL: RUM), ..
BANNUR 571 1.f)”«!,, 5:” . ‘V
REP BYITS MAN$s’GE’R,’–.._ ,
{By
AND :
1 ‘.§STP:TE oF”i~:AaNA’mKA FINANCE DEPT
‘vzngmgza sown-5%.,’
% ‘RANGAQRE
A .. ” 1. Rifif, “£3Y’vVI’RS*:._SECRETARY
2’ ‘ ._ ‘THE As$:s?TAN’r COMMSSIONER
“QF”—COMMERCML T&XES.
R’ANg§ANAGUD. RESPOMJEMS
A v~ :Bxy;€§:é_; H K BASAVARM, GA FOR R1 TO 4;
m_,,,
THES WRIT APPEAL FILED {US 4 {}F THE KARNATAKA
HIGH COURT ACT §3’RAY1N{3 TO SET ASEDE THE ORDER FASEED
EN THE WRIT PETITION NO.241?2/2000 DATED 01169/2CK}3 7
This Appeal earning an fhr Pmlimitrmry
day, V GOPMAGOWDA, ‘L, delivered the fofiowivgg : V 2. %
I %
Learned rm-tinsel #3)!’ tbs apgmVé1an€’Afi}?}s«’Tmém?;
in disamisse this appear}! as withd’i”:–1’9L-Va.
-2. Aceotdingly, the .gap;~me(;;111-;:=§i§isin.i;g..qe,:.i ;;s1m»;arawn.
.... *