High Court Karnataka High Court

Darshanika Foundation For The … vs State Of Karnataka on 19 June, 2008

Karnataka High Court
Darshanika Foundation For The … vs State Of Karnataka on 19 June, 2008
Author: Dr.K.Bhakthavatsala
w.P.No.::4e2/2006

IN THE HIGH mum op KARNATAKA AT' BAN§;a;}g§()iéLj}s:. 2 K

DATED THIS THE 1911* DAY OF JUNE $37?-?::"38jf~W  "    AL

BEFORE"  .

THE HOPPBLE Dr. JUSTICE 'ii;iBHAI{TiIAV'ATSAI;AVV  3

WRIT PETITION N.q.2402'i€C~'rM-RflES"l" 

BETWEEN:

Daxshanika Foundatimi far thé  

Rehabilitation of 9h;ysi;;}.any _  
Handicapped and.'F:'on1pmcVn.tFvEtOgan3mcs;v.VL_' '_  '

No.83/2, I Fleur,   
Bangalore-560 C%O4,v " "

Rep. by Tnlsteaérs its  

Sh1i.N.V.K1ish1ié:.M1:tt}:Ly_.' X %
(33; s1i.Araé§ii1ci M.

AN.D:. *

 1.
  Rep. by its _€3hire<f'Sec1eta1y,

Vidhajia S-zjfatihia,

VA T  . ,_ , _Bangalom,V ':.

Dept."of Internal Adzninistxation,

   of Kamatalca,
, Vicfiialla Soudha,

  ;{By Sri.H.M.Ma11junath, may

. . . PETITIONER

. . .RESPONDEN'I'S



W.P.No.2#"02/2006

This Writ Petition is filed under Articles 226 g:1dC22? 

Constitution of India, praying to quash the oxdcir'  

addressed by R-2 vide Anxmx-F and ate. _. ~  , _ :~ 

This Writ Petition coming on foi;  '*

Group, this day, the Court made the fol'i1:fwingi--

The petit;ioncr__cla1m'   Foundation is a
mgistcred public  ' Gbjeéct

a) to   and dcveiop s()c:LaI I and

afiionéixiicéal stammas rorpijysicany handicapped people

aiiii '  ::o  fbr disablcdfphysicafly
  urban areas;

&_    to improve the economic, moral and
A   ofvfllagcs.

H =   Deed of the petitioner/foundation dated

 Deed ofAme11dmcnt dated 23.10.2003 have bccn

 V '  afflnncxum 'A'.

'    It is the case of the petitioner that the Dcpartxnent of

'  ' - X ":z;§§'mc Tax, by its letter dated 28.10.2003, has granted mooguition

(Anncxun: 13') under Section 80---G of the Income Tax Act Since



w.F.No.2'4a2/2006
may be disposed of directing the Respondent NO.'].j"tO'.

pcfitioncfs mpmsentation and dispose of the V

7. In the light of the abovt§,’«.t§;c
dimcting the Respondent No.1 petitio:ncr’s
application at Amzcxun: of personal
hearing of the pctitipncr ofsfimc, in accoztlancc
with law, Within of receipt of copy of

this ozdcr. N01′

L4.=:ar: 3 1cc’: ~,~. — is grantcd three weeks time to

file memo of for ‘respondents. I’

sa/.2
b 44 j __ V V jfiégé