High Court Karnataka High Court

Bank Of India vs The Commerical Tax Officer on 25 February, 2009

Karnataka High Court
Bank Of India vs The Commerical Tax Officer on 25 February, 2009
Author: D.V.Shylendra Kumar
 

 

W? KAN ERKA HER?" MUUKI f_1w1",_rRAKW5&lA!EM HIUH LUUKI U?" KIEKNAII-\lU'-I""'l"'IH..i'l"'f'LUUK'f"Ur"fiRKNfll'flflM HIUW MKJUNI hr NRHIVHIHRB I"H\.1r$ humm-

IN TE HIGH COURT OF KARHATAKA AT BANGALORE 

mm: mm rm 2518 DAYOF FEBRUARY2009 

BEFORE

mznoxmm IIRJUSTICE   é %  

11 Floor. No.11. K.G.Roac1

And:  .... _ '  _ ' '  s

d_._,__..-.

1.

The (Recovery)
of Taxes
911133392:- W320?

._ Pvt.Ltd.

B”-..H.R_:m-:_l’ ‘
577 202 .. Raapotflenm

= Iimmurvnyagiwamy, HCGP for R4.)

imwranpeuuonianxedpu-ayizagnoctecxaxe that

-the petmczwr” 5. the awrm of the mnwzble um

auetirzn sale” It is at thk amge, the V.
app:-oachufi this Court &r fim ‘

‘a. mine that me = ‘
ownm’ of the mmmiak
it w the W mwagns and 1*
rwpcndmt has
as a conneqtzeme sale

Ho.Jm;T;:gw?g::*ro:R1ii43§*;f<3s;o§ DATED

rmgdent
{ . . ' . . .' tiva &_ fljfl

"ta tk wtitianw
prop-csad mu be
is tins mid Sales:

% ‘{,V’§:fsa;£14£V”.~s§:ch athm’ refief as this Hams}:
5.1: m mm in 1:11: ficm and
_ efm caaa, it: the irztmwst sf

F 2. Katine had Ema iwauefi an the rmgeadezziba.

the 1-: mpamm is regxmerlted by the mm

rm iwuuxi U!” :Wm1WA”Ffi.Wi, Wfifi 5|’ MRNATAKA HIGH COURY OF KARNAYAKA HIGH COURT OF KARNATAKA. HIGH COUKT 0? KARMATAKA HIGH CO}

n mvuni ur nmnwammxut mun !k.U1ij&!.,_Uf IEMKNAIAKA FHGH CQHRT O? KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH C03}

Goverrxment Piaader, Sri 22-iurthy, mm V.

tlw patifinm submits that it is mt known ég’ ‘V

the poaitian with regard ‘£47: tits:

2&6 I’esP¢3I1dm3.tas the ma mm @”né’§hwh’ B,

talmx out far e.-fi”wting V.

imtuaeng the W
served on £173 1*? bramh af
the pe&ianer’§?__’ B ég§3;:_V will have

tn: await ;i.:uf;;f;<:s1fir;::«.§$5I§;%_t1§7é¢:'fimifrfitpomdwt.

3. is awaeé Q1′ mt, that:

_ V up haefcx-3 this iiaura by the

‘ Eazik, the 1mn’m csf tk mafia’ is

_ 1 V”;4:”‘;g¥§’v.t;gw£€ii:V..crf dmlaratiafi to ficaclare wzrzam’ rights

-sf émiuasm a na’5mna&fi Bank am mt

A am cam mam fizfizslaa 225 arzd 227′
a dmiarafiun Zn in mm: as” ms: nghm
‘ 3 pmperties. and ia aaught far fink}: fmm a ckhril mutt
sand mt befare 9. writ Eamt ‘Hm afinerrmfim pa’ayam* ta

. 3di”% 1

6
far suitable crekws in term af the pmvTm%§m.é}:f
383 afthe Karnatalzw Salw Tax Risks. A

60:03. §<.n<§_§ mo 5.300 $0_£ .5_¢h<Zu<¥ ".0 5.300 IGE §<…<zx§ afi fiseu $33.. §<H¢Z:¢£ L3 ..§1.3J ESE r_££..£r§§: …3 .e:..:.f… :_