High Court Karnataka High Court

Honnappa Poojary vs Deputy Commissioner Mangalore … on 18 March, 2009

Karnataka High Court
Honnappa Poojary vs Deputy Commissioner Mangalore … on 18 March, 2009
Author: L.Narayana Swamy
 ---- w»-var vw-mu: vows: mwwwnkgwmwmwwawflz i'"'iW'%"$'fl.'"'lE %..,»W'wE"H        

I: THE axe cauar or xzaxiwaxigxr a;§a;iEg[fQ =

DATES THIS THE 18" may GE mARcH'2§§§» =7

SEFGRE

THE HGRr3LE MR.JUsT:¢E,L,mAK§¥§a §a§33  :1"

ml' P_E,mm2~z Na.sm;:;_:2e9    1    

BEEHEflI'
W

 

HQRHAPBA 9saJaar{jK_ % -;.4w;, ~ y
Sia.LA$E fiauawmg §Q$aAE2;%" ","**~~
Afa. 56 YEARS;"",'u¢{"«;,"a *'=' '
K$flAHGALLU DAfiER$ffififiEE,V[' "7
aUaABImRE,TALUK, '" ~ .
HRNGALQRE1 BK.*§  Ha_ ,u»_ '-
REPRESEETED E? s9AfH¢LnEg"~_'
5mE.cHANDRIKs;% ' ' ". g v"
'»_% PETETEGNER

$3: 53: :,TA3A§gTa_EfiaaRy, anv.:

  1 5 M %'m::¢r~;«:» samsmm,

HANGa;QEE~3E3?RE$T, xamaamaaa.

'" 3;g?%ESILfiA£fEE$RET§RY,

.' gxxaxa saxxama $$HHITTEE,
 E'i3.E=?a:.8 man 'E'.PsLfiE€, bmfififijfifiifi.
-» 'p . gmsyamswrs

°ff @§y 32: §ATYAH&R§YAfiR §1§e§, HQG? yea EES§T€§

THIS %EIT §ETITIQN ES FILEE ¥REER ARTICEE
225 & 227 Q? THE $Q§STI$§$IfiH Q? ERBIE; PRRYIEG





u -urw-vvunu urn

-nmwn-new  -v-up gr N-mlvualsn fllun wax. or mnmmxn may COUR? or xAmAmxA men COURY or KARNATAKA axon cow

'1

2'0 nmcr -mz RE$l  T13 
APPLICATION on ma mrrrroma mama 14,4naa..1§%§1LT 
vmz mx-A s-on mmmnxsamxczu er mazmipaxssn   

OCUEBKIG ETC. .»w-_

. THIS mutt mrzwrm comm ch»;  
I-I3.F5.RIR<'-.5 *1'HIS_ Dam me: CO'GR51' ~}_1§\DE  4; 

Thu Gavemnrant: v}':'§i.' §e¢tedvv"t§v take

notice to: respondents. H   

2. The 1f”v;’y1′:¢’§c§;.- “§’otitio:r:sr is
for a to consider
the made for
z:egn1axinnti£sz.2’_ e£ x§’1_5′.a43v’v.’.}1l”%§T£$.44$§JOIi#8d occupatian.

submits that he has made

t£i§ ;

apfii égti on on 14 . as . 3.993. for

;eguia£’fLz’ai’i¥§3;._. is submitted that frcxn time
bean paying the ‘.1″.’I’.te.:c ta tha
respect of 1211!! pxoyexty. But so

applicatian tax regularization has nut

‘ .__bG:§3m¢On8idI1t0d. Hence ha has filed the premmt

“K

w –w W “WWW-W “WW0 aw–u.m.mm«m».w.,m nmewm mwwwn Mn!” rwmwmfimflfi WWWW Rwwflg KW” KfifiN&”F”m{flE

writ getitimn seakiwg a directian ts Jtha p

raspandants ta canaifier his a§p£iaatian. fW’

4. Tha learned G¢veznmant Pieadefi’$abmittéfi,’:~

that the petitiener has a¢t 2ptbdua§$f»fl3y§

acknowlefigement far’ sh&Vifi%fln E§Emi$t§%”A;hiB
agplieatian as per §hfi§£ux%f§§i&fi$jin reagent
cf tax paid rscaipt at a$§gxfi;% gfigffié ‘G’; he
has 5ummitt9fi,.%§%%L a W$£:%a§§§§i iéfi issuefi. fie

vemzfy. if the”w.V.aL1:a~g2’§E..§.c;a’1¥;’i$1: ‘-£$: pef:t”;d;in§.

5. ‘Eu haV&, fl¢afi§gVtE& ‘azgumenta @fT tha

paxties. _

h, 7 fh£ §x§ye: made by thfi petitiener is

*fmn §m#5§fiéfifitfi¢n &€T hia apylicatiaa at
” §fi$§x$ze’%f[* fa: regulariaatign. GE hie
é?i fina#§ha#£sed accagpatisn. Thaugh ha has met
ifi#§fi§fied any acknswleégament far having
V :sw§mitted Ann@xura’§’, libarrg is givan ta tbs

‘petitimnez ta prgduse tha acknmwieflgementg if

“\

Wm WM m—m-.«s–wsxwm » uumme 2: mmwe M m 3 W’: .¥w~ac«Mw*wm&w’% !£”¥$§’MW”‘§ WMWWW it

any, within 3.5 zriaya fzm taday axfi the

responfianta are fiiraated ta cmmsiaar thgi
figplicaticm. at .finnaxare’§J axmi pa£$w.$;itaEié§f»

crders, within 3 ammtha {tag the fifitefaf £E£’j

canstitutian cf the flamittee.

Tha writ ?atiti¢n “§$-‘\fii3§5é§d q9ff
aacerdingly. “” ._ .

_’

w fl_,W»:Fj fl”_}fE3§p3

E-{X *