High Court Karnataka High Court

M/S Anand Comforts Private Ltd vs The Assistant Commissioner Of … on 23 January, 2009

Karnataka High Court
M/S Anand Comforts Private Ltd vs The Assistant Commissioner Of … on 23 January, 2009
Author: N.K.Patil


WI’ \n\J\Il’\” ‘JV “\l’\l’II’l§UfHl\f’

rII\J’l”” 5.\.lun- vr nnnlvnlflnn ¥”II.\?T” \..\JuII-I vi” I\.l”ll\l”Il”‘|lI’Il\I’| ITIIJFI Luunr ur I\H!IIVMIl~\IUI ruun \,I.Ju|{I L)!’ RAKNHIAKR II

IN THE HIGH comm cs’ mmwm AT wisauaas.
amza: THIS mm; 23″‘ my :35″ JAHUARY 2539.

: azmas : _

mg: I-1or:’sLE I’£R.J€.ISTICE N.E.PAE’L;$AL.1’_A_’A~j:V &

mam ygwxwrm z¢t:3.12a2e as’ 2c>5I’3″‘—….(T-zuzési; .
EE?¥E§N:

H./3. ANAISHD «.’:0ME’ca*I*s ERIVATE 1;I’D.,; .
Rseaasamvan 8’2′ ms MAMGING DIE%E+’.?Ti3%R’–.A ‘ ‘
saI.AswATTAHAaA°rmm.,. ,
AGED awn? 47 ‘same, _. ., ”

INDUSTRIAL 5s’zwr2:.~s,..~ .
BAhfS1′.I-£F«.LLI, ‘i’IP”l’UR 5i?_2;_2i32;’ ‘_ ‘

TUFEKLIR Gzswazmi- 1111 _ .

.. EETITIQRER

{By zm._zwr….N. awac.A’:’s.3

mm: ‘

1 .'”*m&;A:_§3Asa::’3§i’2=§§:1>T.I é;.£=t~mI sswrzata {BE
ccA:»:r:~”»:£._as.’:m:’_,~v_.._-__z~.a.;a::_:.s {Aunrr}
Tumgua. % =

3*:-rs: ASEISTAN’? czamrssransa as

” ~ . _II.’ir.’2;i.~(I~{E3R<'1'"£~.'3.£: TAXES,

– _ amuxuav *m-:– 61,,

GEFIQE GK THE 3.11.0-»u6,

*~–‘a*I’.=§.s*’£’ E’Lé}OR, sazzmvhsk. moamsx,
safismnaxvuam-1, I mix a=:::»An,
‘<_EANGAb0RE SIVISIGN,

.~ agxaamm ~«- 559 E323.

s'”3. THE SQMISSIGRER GE CQNMERCIfiL
TAXES, VRNIJVA THERIGE KRRYALAYA,

GANDHIHAGAR,
BANEALQRE – 560 809.

MW MWRM W’%WM~fMMW%§ wflffi Mamamw mmau wmwawmuuww gm

Euflfltfi nxmmre mnamflamamnummw non numamm aw.-am:-.a<m

…… –..—.. quvvunu -urn nu-uni':-u.r"|I\l'| rIl\7l"l \,I.)uK| [Jf i.

an

4. was swaws er maaxawaxa,
fiEPARTMERT as FIHANCE,
5?” rm SECRETARY,
ngpaawmsxw as ca–opEaaw1ax,
VIDHENA savsua, W
R!-iEE’BKkR VEEEIKX , ,
Bafififibfififi ~ 550 301. ”

»_ .§;-azsgéxnmnms
{By ya.K.M;$3:vA?0@;sw2gvj=atGs.;

This 4§;nr;i:i?.:;='”E%;ati”t:.i;:»n isj’-filéki’ under articles
226 and 253? :1: “‘s’:’fie C::jTns”t;i__£i’a1ti,oz1-‘ef India, praying
to quash 3.uL+3:a:t§;ae1A”»{1..3 “rzfsacticnn ‘?2 at EVA?
Act; 7§i*’§33.p_ ‘:-33′ :3§.3’J.t’;iI’3″”-Vi.f§3′” th§ pmrars iaf the
State i_begisl:La?tz.1rie.Vuix;1is: 5,-n_t:z’y Nr:«..54 of Lint II at’
VII scvtxadula tag’-»..CL=r;3’t,i.”ts1tiaIn 93:’ India in 3:: far
as the” Vp’~::titiVnn-er “i’_s”4’%:c:ncerned; ta quash the
Qrdar datad 12.fi3;.2E:fJB.* wide Anr:ax”u;m–a: and demand
flatitiflfi <:ie3;t.a::1"..v'f12;'.EJ3'L2€iE£3 and '3.5.05..20!3$ Vida
.=r.nn,e:.*s:ures – E~…1 and E', under Secztibn '$2 at the

" *–..,Kv.%m:"" 2.5'-:-::t= 1av_=,*i"r1g;' penalties and intarast at
.R§.9£,142ff;,etc.

. ‘F!¥:_zi s .AV.T’$s;e’3:iti::n cozning cm for yxeliminary

*-.___hea.rir:§”this’*’;::a.j*, the must mafia the fallcxringz

GRDER

?Tha petitioner assailing the czsarractnaas

su1;—-secz:.mn. (11 of sectioa “:2 93:” mm: Act,

2003, as ultra ‘wires tbs pat»-wars 5.01’ the State

Ixfifiifilfitlllffi under entry £13.54 c>fi Liat II of

VI: Schedule ta Canst’t1:ti-:m cf India in 3::

!°’%”‘% tmmmvsun Vm:r§’*$J&W…«W:hfl..w>hMw»sz\m~«mm Wm ..».Mm…….. ._ .

n- v-vvvn v- vu—n-ru-uv- -av-v uvvnv us vv-u\IIrIIl-|I1r- -nun uuu-u un uunnuuumrun |”Il\J’TI Luuns ur Iv-nnlvnlnlv-I 1-nun L.\J1JfiI Ur aafixmpungux [-

:3:

far aa ha is concerned: and 1:0
datad 12.33.2098 Vida Anr1:m€11:r49;*E9_4′ V’
mticea dataci 12.n3.2oc:a aim

Annexums — E.1 and F, §éa:tic;:::1″v_:7VV2 V4″6f sjthe ” V

Kvm Act levying .1:ang,1ri.é_§s aiIr’.;e.::’«§ast of

Re. 94, 142:’-, baa t§}:Q1 rat Writ

Petitien.

2 . The le.e1€’2:;Leéé petitisner
and the _?:_LV#;:Vde-r apgearing
fan the 3:-as1,f.’z <;::;d..a1':*c'~:.::._ Ve::':L4iiA'~»'§i}:€ '<.;i§utset hava fiairly
aubmitted'th§t,fl' Vt§i§ $izh.fi matte}: invoived in

t}§;i._g"cas§'– ;;§'j¢1ir;aet1g;?mEzavared by the Qrder caf

t:hia passed in WP.

968932-I:V1O8,._”‘”fig/§.F$IILIBS ELECTRGNICS mama
figs -sf5rA’rE or mnmrmca mm t3’I’1-ERS) anci
the said Qxsszi-ms, the instant

Peititien may be dispeaed of.

3. The submisaien mania by the lfiaxtnéd

Cazxnael fax: bath the pa:r:*t::i.es as atatecl ahcva

13 placed an remzztrsi.

€’}L”3 mum wwwzawmmww mm mmmw wmam wmwzwmuww mam any-ans-; 5_mm$m wunmnmnauma mm.

aumhfimm I :»..mmm«:«m.w:».wm« . » Hfilnflh M”: “M

52,; éé £3: E; ,.§..:.a_Z._q.¢..1§§us :33: §2§E_.§u £3. .€§§ag3s§§ Enid? _?a..\.€…: C3: ?E¥23§.§3 fifimfi Efiszfi f3… ggfigxfififi Efimi fifi

.. a .9. .d u
% % .._S T.

3 W
.1 . .n …

3 .. ,.

r .. T.

e ._
M M 3
an M vea : g
5 Q % W» .

an &m P Q .

e m. w
W ,… M
My . ‘
v o m .

_w o
% W .. .

$ H ‘E .3
M n
.3
e saw awn»
:1.

ufl
e % mm
C I .3

.– “(–‘7–52 :5 -K33) P-hlurh l_¢r:rmV.¢r_3. L3. .333) Ppfil-Pb Isiutiptsi-{tutu -hi .2.-35…! unfit:-n lfbl|lnr§’nfII.\fI n\… up-.\r\l.I -5……-u Pu!-pk-fur:-Psi. .5? urnlrlrsr -.\