High Court Karnataka High Court

M/S Ceeta Industries Ltd vs The Assistant Commissioner Of … on 15 December, 2008

Karnataka High Court
M/S Ceeta Industries Ltd vs The Assistant Commissioner Of … on 15 December, 2008
Author: Deepak Verma K.Ramanna


III’ um maxi mum at mnxarum AT u

mvmn 1′!-I18 THE 1513 am or nzcamnaiz é ‘ e

mm HOIPBLE MR. h A
THE Hori’nLm;rm_R.

wan APPEAI; rco;562i’®

3ETWEE1’I:

M/s.Ceeta _

No.34–38, KIAD1’31’:3<}'I3;;stx:7a1~A1"e3ar,-

Represented by its: " __

Accounts _ " V' APPELXAIIT.

(By M] — Absent)

1

‘I; L’ -Commissioner of
_ Ta’;-ixcs, LVO — 170,

T1%e.. Jdinf Caommissioncr of

x Taxes,
Bangalore Division,

(By Sriflasavaraj Kareddy,
” Govt. Adv. for R-1 and R-2)

t_!:_-!:__§_-k__1ir__*___-I: ‘

.. IQESPGHDEWTS.

This Writ Appeal is filed under Sectaien 4 oi”-_t:31e ‘_i{m ‘ ‘ a:’,a ‘
High Court Act, praying to set aside,;th::_'(&)n1:cr f

Petition No.4268/2007 dated 16.o3.2oL)7. ‘h 9

This Writ Appeal coming”T9:fi.,..for
mmmx vmtam .I., delivered the fcfilgwigg: ‘

JunGmnaw

mun-no-ct-r

Appcilant afnrii even in the

second rouncl; learned Government

Advocate foiizifiespazfiécni N’o’é. 1 and 2. Since none had
appeared ft}? in default and tin” Want
of prosecution: ~toA1)<§a.:–;f.hcir respective costs.

Sd/~
Illdge

Sd/-

Judge