3:14' TEE'. HIGH comm 015* KARRATAKA AT DATE!) 'mm mm '2" BAY or mxausr, 2905»f_;_w __'_ ' L' 'PRESENT THE 2-iON'BLE MR. JUSTICE
:mE H{)N’BLE me.-. Jt3sT:c;E_4A.s;**;9Az::aHA9URE._ ‘;
s . T.A.1~IO. 6 c-:e* ‘2¢ea_
BETWEEN:
1 MAUNI AND some V
INDRA NAGAR, o:;e’15~:__’1′. s’. P.’L1’£’«.:
T.B.£>AM,HOSI%ET”;;;TAI.UK:
BELLARY ,;:>3;.s~I’m:c’:-*.1′.;;’._ ” ..j V »
. . APPELLANT
(By Sm. : Hfl sR.’sE1;Iv¢é§sé§”‘~3§3o,Anv. 3
ANI;)_ :
s m:f:i: ;i§ Ké;RuATA1-‘r’.’ 12.3.03 PASSES IN CIJARIFICATIGN no.
GIL-…CR.2T73/G7*08 GN THE FILE OF ‘THE COivfi4ISSIC}NER OF
V .T , V COMERCIAL mms , {I<A.R}:ȴATAKA) BANGALORE,
'-,c::aAgIF¥ING TEAT 'A.MM€;}NIU2~i NITRATE' IS TAXABLE A59
12.5% uzs 4{1}{b) or $3 KARRAEAKA vALu§3A§§finf§gg;
ACT,2003.
This apyeal coming on ¢>;i::;i£:3:*s5′
MANJUKATH, J, deziverea the £o11d#ifigs-f”, »>»'<
JtJDt:-a41:isz*r- ._
In viaw of the fidfinsal for
the appellant, the __<ii$m1s3ed. as
wj. thdrawa .
%%%% 4′ A Sd/_
sd/….
%%%%% judge