Karnataka High Court
The Commissioner Of Income Tax vs Sri M Sathyamurthy on 31 July, 2009
..,..,......«-4....Vw- mnmwammflm a-mam WW? W mwmmm WW mam W :t=..:::;§;:=»<:;.m§%."§"fizml éénéléénnfimwmv W WW3;
THIS APPEAL comma ON FOR HEARING, ":1 V
SHYLENDRA KUMAR.J., DELIVERED mg FOLi,{)$}\?~1N£3:_;'* _ _'
Sri. M V Seshachala,
--. revenue has filed a tgo withdraw
the appeal in the of accepted the
Iaw as deciarcgd by in the case 9f
'coaaarss:aA:.is§=r% ' us. xoomrrmr.
in 120991309 rm
2. _Sri. 2 %MéI1ah&ré.c.:-_,: Viaéaxned counsel for the respondent
– 1%ha.:;%i:o foiwvithdrawal of the appeal.
_3~.* : ” V this appeal is dismissed as withdrawn.
561/1}
Judcjé’
3d/1}
Ju&§§
A fANl_