-1-
EN THE HIGH com? or» KARNATAKA AT BAN(}:;fi'I:;4:f3E$f'E
DATED THIS THE 25% DAY OF _
PRESEET %% % }
THE HOBPBLE MR.JUsT:<:$
THE) HQEWEBLE I\si1%.J{¥fvuS'$'iTV'Iv§1E'Rfi\;'I:_M23:Lfi5§§ATE{
~
1.T.R.?¥{::. 1j;,i2i}g:2'<3'L AND 22 / 2000
gmwm%é; %
Comfii1issioner'
Ka1'I1atéi{_a-II, Barkgalqfe.
w » V .. * . 9 . .COMM{)N §ET11-Iona};
(BY S'RI_.E.R'.Vf§f §RA KUMAR, ADVOCATE.)
R
S«:*i.E<,§atI'a!i191jAit Singh Gill,
108e4,'~_12'h Main Read,
.. }:1AL'}~1'.Stage,Baz1ga}re---560 G38.
. . ' .COIVIM()N RESPONDENT
11-1!-4:11-
\N/
-2-
These R(3f(3I'(:1’I1(3€S are made: under Se§:fti§)*-r4{ i%\f>6(1)
of the Income Tax Act, 1961, by the Assis§a::tV}R€;giSt.1’ar
of the II1come–‘I’ax Appeilatfi Tribunal, BaI1ga1’0:’s–.Be:1Ch,
in R.A.N9s.319/1998, 320/1993, 3*2.V:,r1*998 <anc:«–.
322/1998 arising out of :.3i.A;Nas;13?{},s?}3,I9::,_
13371/B/90, 1372/B/90 anti 7'4C,!B/93,"A_:3:s€'sSm€2nt'.__ 'A
years 1934-85, 193386, 1}87 ‘
respectively, for the 0pim_.011 01*. the High: on the
Question refarred £0. ‘ . V ”
These References cpmiilg f0r”0rder.§ before: the
Court this day, J., passed. the
foliewingz —
ciespzite granting
opportunity “”” ta the iegai
repres<:nta£ives 'Qf th€ fésfiondent on recerd
within 30 days £:héi'::j:jf:':;IIV1V , steps are not t;a}<e:{1.
_He1'1c¢, thfifitif 'Referenéesfwiafe fiable ':0 be ciismissed for
r10r1i:.;g:}1."i3s3<3:cé;1'€'i.()f3;';j Eicpordifigif, these Refererlces are:
dismisssgfi' fa?' §i§3:i§4;3fGsé§:11tion.
Sd/-
ludge
Sd/’9
Judgé”