._ .,......'.. nuufl yuan'? or KARNATAKA HIGH COURT or KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA men c
.1.
rs rm man cam: or trauma; arr
DATED THIS THE 0239 DAY 01%' NOVE£vE jE§ I§'
Pfiif
rmxorma: _ " '
'rm norm 1,. x§m4§rnA% swwv
WRFI' rr-Mvry
A. Z .....
£31: Tframparm
I..'"r-iv'i_af:_'m::',,' Mysore.
_ H -' Mysomficgozz, Mysom.
(Bf = gésmha yawn? AGA}
...Am1zanzs
' } % A1 V{}.Metih1 Km:har:i
Agaé 58,, F
No.13, Emlapm Stwet
Sowmrmt, Chmrmi-'?$
. ...:..:..'. IRI m-mnnsnnn ruun \..U'U!'(l Ur HAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 4
2. L.Krishrm Gcwda
S] 0 Linge Gowda
, 'I'.Haz-asipura. Tq
Mysare.
Tm Wm Apm1 in mm
Karnataka High com Aafi:-.§rayfi:g3:o s::t"w.a§i:i§t1_1e wage
passed in the Writ Eéatitian k%2a:k;%2:.2/@004 dawd
1s.1o.2ma.
m hflSC.W.N0.67§? ?3F %
2. The
{By'1$mt;{3aetE=j;a'AAGA)
11%;'
- "38' §s3'nafimfi..'
'A ?I::_:;3.V3,VF£vru3apm Street
Chmxnaiflfl
Lzkrxim Guwda
3/at:§L7%(3a*ae'da
" .. ma.T.Hmmipma Tq
. , Easwzxéegfzm
Ttfim Mficfil. is filaci undar Swtion 5 af' rm
Lmtauien Act prayim tn eemiene tiw ciealay of 125 days
i11fiJim%..iw'§e?rit&%l.
.3.
E MIS(3.W,N0.;§'@ OF' 2069
1.
DeputyC»c:mmisai¢3nm* firfiflwrm H’ ‘V V’
Mysore Eiviaiozx, Mysore. -‘ ”
(By smmwam Mama, AGA}-J . &
1. G.Mot:iLai Katha:-i
Aged 58, F’ina1fi1ue:t’
No.13, Eruhppa” ” :4 V”
Sowmrpet, C1u:<t'm.%:'ai-+":'*'8 1
V . .Rwpemci¢::nt
This Smtisn 151 of CPC
praying ta}: 'gxqgizt (sf shay, staying the
operatimz 'sf 31¢ aim erder dafiafi 13.10am
%ed3vby,- in Writ Petitison
1:3': ,
and M$c.W.Haa.5?97/09 and
679§} O9%a0mmgV. ab::1_f'e:*" Prelmmery Hwrirg this day,
JI, delifi tbs felhwimz –
“»-:§§a”‘a95″.:§i’¢:1ay at’ 125 fiays in pa-em-rm’ this
,’ £3: mrficnafimn cf éelay in find.
‘ ” feum werthy 9:!’ examzm’ Elan, pumps,
V ‘ tlw naeé $3′ fiazmzg’ xmtias to
…,.. ….._…,_.:. ur mmnmxa HIGH COURT or KARNATAKA men COURT or KARNATAKA men COURT or KARNATAKA men c
‘mfiomanm an the apphm” fiat: swbhag mmanamn
“‘d;8§E3r, but we haw found the apfil in wt em:
-_ ..-up ..
érarthy sf admzhsfian fat than rmmm mdiwtadg bclaw.
., jg .’ ” V’ “V
.4.
fimraforc We da not prepoae tn issue any 6:: than
appliaatian fiar eazzndanation of delay wifiiciié’ a
mere fm-mafity amen aflzmwine.
2. 11:9 appeal
Qamequently, I
delay as wen as Mi5<§'V3I.1$e;é§?ff£39i–.2jG09"fr;:r.atéiy am bath
dismissed. A "
3- Kaxnataim smm
V’ t is dingcted agaizfit
passed by the mm
smgxe .;uage;n;«=m-it -$%¢;22;2em§ whmmaer a
Court Em gm}-m a
amrmrity ma am mm-
T was Amnate Autimrity, mm tbs:
um nmna1MIMI\H nrun MVURI LII” l\l-“HY!-\!i’\I\I-\ T’IHJI”I L-IJIJKI Ur 1\F\KN5\1Al\A HIKSY1 L.LJUK3 Lil” RHKIVRIHRH P1!’-3P1 \-
verncm” Taxa’5mn Am 1957, in
%e£%«a:m~m~ vemye bmzmg rmawazmn He.’E?IG
fihd finm QL&5.};.’%1 ugm 31$-§u2mI.§
il\Ii I ‘5-\(§lI\I
‘ gmiod tax Imd hm: am ‘W the auflmrity far
zmsan that the mahkk which Iémd $92′; Bafizghi: in
nu’:-I» It-:t\avwuwn\» was I\a–1I\n’I1’|Ir1nIa*\ 1
City at’ Bfiyséffi in the State cf Kamtaka wwfi it: mm’:
3;: /« ‘
…-….. suurrt .gu..:,_m ur MRNATAKA Hm-H count or KARNATAKA men COURT or KARNATAKA men COURT or KARNATAKA HIGH c
.5.
of which, the aubsequmt cwm4*-smrnd had.
the first rwpazment-finarm-M51, ”
tranafierred in the ow%hip:=_g:f 4-:
by filing a oommemzzraté_a9pIi¢ét;§:i11 * 4. It mcnfhly 'zmmzmm am to pug-chaser, the finamciar had mm the vehicha in the sum of hem mm me am! an efict had Ewen on
3§}*.95..1 §91:§,§*§:t .1′.H§;é::s mt ammnm w the arigfinal
. q *'{g::_ rwa’ itration ‘ fie, hmumm
” .. prwamt rcund sf limatiezz fix. which me
mm an be paswd arxzi whisk in in challerga in
‘ this apml imgif was mm” the mfim had gang timmxgh
czwaar1£m*murzdnfwriftpefiianwdwritappmla11dazs
tlzis (Smart had fauna trma wm samc: amps for faotzml
mifiticnk fiat ma afbw an appartumity an km
VJ! I\r’\i\i’Ir’\I.I”1.I\r\ I
“V” \-v\-_.’\-fn- vi nnminrnnn rllurl uvuul Ur nnnwnlnnfl HEUIT L-UUKI Ur IUKKNAIAIKA ruurs LUUKI Ur lu-\1(l\£n:nl\H nlun x.
.6.
tax pays: to present his vmfian and in
ind beimgon the firmxduerxg
tathefixaandmebc.
6. Iris agaimt such ‘ ~
7′. for ..V/isfiizbéfiabn cf
Smt.(}¢etha the present
1-fir! af aazziiar
Court, in ma
the max: arder mm
anew the §a;;ge¢i’ % L5iL’L’%%%§fin Wm the Dwfirnl
tax liability as: :23 pa-gea.
fié “fife fimi the atzhmisaitsn has be apt, $3
V it1 th.. ¢ “‘%m”8t iarmtam, in tha 1-mad m-dam? the:
ofthia Ciourt had set aside the Apmmm
ma mm was mm as the First
Authnrity withmxi: the 3mm fisr
mafifian sf the tax Eabflity far 3:. mm pmied, film