High Court Karnataka High Court

M.R.Sulochana vs The Commissioner Of Wealth-Tax on 15 February, 2010

Karnataka High Court
M.R.Sulochana vs The Commissioner Of Wealth-Tax on 15 February, 2010
Author: Ram Mohan Reddy


IN “I”I~1i«: Him—1 (_1(4){,.§R’I’ or KAIQNZ»-‘\’¥”:’\KA. I’5A_N<;Aj1";m-* 0}? 1:I3B¥21_m.§%a’$f”;?QTi),”

1:3 E FT) R B

THE H_0m31_,b: MR. JUS”I”1(‘) RAM I_’;JI (i)I–i,?;\’.i’J..:
WRIT PEZ’I’E”£’IOI\E NO. :32,77%7′:32′?7 9~ OF {gem {‘:uW7’I*}
A.N1’)_ ” A ~ A ~ ”

WRIT PE’I’I’I’ION N08. :32 718£)}’i32782’O’1u7 20019 nvwr)

IN W.P. NO.32777~7’E3:./T2003; .A ~

Bz«:’Iw£:;5N : H
SMT. M. R. :~?;’LJ1;’£).{i1i/-;NA=:

LR OF I,A’_I’«’£”i~?_I{i’l, I’~1x§J_&_/'{i*Z%,..[—–IffZ.’IiAf~? .

AGECD AB:c>m-‘ y’1’.;;:x.14<':+;..'j " —

C /0 r«;.M.:31e:’1;:%Im::,,__ ” ‘
H. M, 1’2oA’1f_)I;g_ ¢ , .

1)A\/’A:.;v(3*–:ra:’RI_é:.’C”-._ ‘ ‘…1T>1-:’m’1oN1;1-e

[BY Sm. 13;’!–._R”1″1:m$;_s;1’e;\”1’1–I1. x’\I’i)\f(‘§)(..?A’1’I’€}

,A ‘*:>1»~1_I.«. (iAQ;\;w}’r’sS1<3N1;::I2 ('DI-7 w£_~:A1_,'1'11-4"1';\x
".3%_‘ ar1_;Q()R: ..I.’?.r~’g,%42té”..1_, « r’::x:1*’_:~: N5 ;<:)N

I},AVAN_(.} Ii. . . . R PCS I–"O D BENT

(BY -.'SI{Ij1. M. SH I-CS1-EACT. 1"–f:'\E.,j\. AI__)\-"(i)CA'I'E£}

%

'1"III'1ZSI{§ WRIT PI;"I'['I'1()NS f\I'{I§ I*"II,{3C§i') U§\IITJI~'3R. ARTICLIE

AND 22'?' (D139 Tlflfl C,'.O§\1S'l'I'1'UT1(3N 'J17 Il\H'7)I/\ 1"'I{f\YI.-'\EG

éro QUASH TH 13?, \:v1-::A.1.,"I'1—1rmx sxss1=:ssMt1:N1' I2.1__)1aR55

DATED 3(}.(}3.20{)’i?3 I–“ASSfC1..) BY THIC V’\F”E3Z;\I.-TI—-“I5i’AX’

O§*”I*”ICI%If'{ LENIDICR SI*IC.’I”I(“)N I{:§(I3} I”{FI:’\£..) W1’I’I”‘I SI.§(]’,TI(T)N [7
OF ‘[‘”}IE:3 17\C’I’ FOR TIIEC z’\SSI?ZSS§\/II.Cz’\’]’ YEARS IE}99wO() TO
2001–(‘)2 (fXN§\’ISX{31€I;”:\. A; A2) ;’\NI]) I_tITC’..

bi

av M.

73

IN W.P. NOS. 32780-82/2009
I3 ES’I”vV 113 EN :

SR1 IVLE3. CI—–I:\.N£..)I-{ASI {I::]KARA C} C)\:VI.._)1\ [I IUF}
NO.5–640. CI IOWI*{II’I~I’I’

I DAVANC} E RE

REPRIr3SI£NTICD BY ITS K/\R”I’}””i1″\.

SRI MB. CI”iANET)RASI-“IISKAR/\ C.10\V£.J;’-‘x
AGICI.) ABOU”I” £30 Y1-i}\I{S

SON OF LATE SR1 E\/1/\(3ANUR I3/\f¢§}’\f55’I:-523.’ .’

T .. .

{BY SR1 s. Irw-z’I’:TI/\sAVrémf;M. 2i1:;)§fc>cAT{‘*V;§) V
THE COMMISSIOM-:1′: \Ai1:1iAA1,;f::’}?3-11:=1’z=a.§{‘v

3%-W FLOOR. t’>m-2Kvu~:w 1’3§;’IIJI*;1?..J. £«:x’1’I5NsI0;\1_ 2 ‘ ”

_DAvANGr«”:RI3::

[I-3v safu. M}”V131-;-‘1t5is%tiAC:'{—;:1g\LA; .:\I)vocA’1’I-«:3

‘1[“;’T:I<:;~I-~:”mfI'(>NS .»’\RI£ FEIJCD UNIDER /\R’I’ICI,£~2
226 AN1)”22’/i.01″._’t’I-{E ‘{S-{)§\IS’1’E”‘I’E.E”I’I()N 1=’ u\:1)1.»\ PRAYENG
T0 , {;}UASI 1″ ..TI’1-‘i \«’\1″.F£/\I.’E’}—1–‘I’AX A$SI.£SSIvH’?2N’I’ OI'{I’)£”:’,RS
£;)A*!?:r:£’)?’~ 3o.1’1 (gm-%s1’_iz)z1s.e of law 2.1.;:’1(.i 11121:” mi” §’z511’a 111z1I.<'; mm

1210. <'<)ns<'nI' 0%" the 1<:.*2;1z'z"1<3<.f <"<)1z12.sc==*1 fin' me pe11't:i<.xT '£10
3.3%

.J_J

pt:t1'ti01'1s:s art' <'*Iz1b%)v(I 1()§_gc?1.I"1(-=*1'. fines-111x-' 1'10:–11'(i e1_1_1d e1.1'c

disp0ssL?('i ME" by lhis vommmx owlm".

Le2.m1ed (‘.(.)1.E£’1St’1 for i}’i(.’ 1.92:-xrticrs ,<su1)r-.'1:i.1' 1Vi'.1;V1'tj'0-'ii001 .{::'11c-V4

liglnt of dc-wisi()1'01 in Writ. Peé1'.it~E<')'i"1*–Nc)s§27:§37$}_i27E3.'}'?7x'01"

2009 0.0 15.02.2010. 1.1'1cjS@ n€%;«.o__ [)0i.§..1:.i<)1.1s

to be allowed and :"<..*mit:'t'c*d 'E"01'*"V-f0'1'c2s;}01 c'i—-i;§15a<.)0s"2_i1.

2. Re00rdi1’1;{_ «1″I”:e_9_ s§…1.b”mj:=%:§i”0:01 01′ the !c:2:1.r’I’1ed

(:()10.:;1s.-K31. t”I1(-=1 p0Ii1j.i.0.1 1_s;, ‘2_1:’z.: “”2.:(.9t’f0.r£i’ingfy allowed.

A1’11’1exL.1re;s_j 7_– _. :’;_1£1ci __’Vf\..’ZV'” E)(*’1’2’1g the ass-x;*ssn1.e:’11.

0rde:5é_; :v1 (i:?3g1[:(“3{).,’03.2(}O.5 of 1.h:==-:-. Assess-;iz1g Officer
and “£0,110 01*d@’1’_ (“.>’.”..:’iw1’1(*’~._C0n1miss£(.)1’1c:r for VV(‘£I11i.1’1 Tax (11;

2.8..-2006. }3u_11’1c-.x’t11*€:~–T5′ 2.-IR’ (;:1as1’1e->(i_ ‘I’hc-= p1′(.)00edin;_§s

Aa1″r’0 1’é?£’i1it’VAI:s=:ci {‘0 {E10 Asscssilyq ()i”fi(‘<*1' for ('()}'1E:3iC.i('1"EiU(.)l'}.

21f1'c.<_-:slr1'@111 "-.EE'i'"'('()I"(.i&i1'1('Lf with law z1ft:pp0r1:_n1i1.y of I”10za1″iz’1g {‘0 the pariic-:s”

V .. C(%)”;1<;c%1**:;<:?(i. /,,'

JUDGE

BN8 / SR'?