IN was HIGH COURT or KARNATAKA, aANaA;egfi
mamas THIS was 22″*nax ow ApRzL,f2éQ9Q7j ~
PRESENT
rum HOK’BLE Mas. Jusrzfis fi§NqfiLA*cHfiLLv§”_:
359
was HOK’BLE MRS. Jfisficn fi.v,:§A@A§$§fi$
M1.$C. fr:i*«%L:§é§é:§;§9i9
{5¢3 §c{éffZ%69j°
5ErwBEN;”1%\i fi
Mjs._GQndo£dégKitech City (9; Ltd.,
3230. E42, “*E’??f5. B ,
Jayapagar,’£aa§a;¢re*,’
Through.sri. %{S§V$hiV&rama
hairman mf Rp@h1laht’Capany APPELLANT
<gy"s;1 3 zafiatnva Kamath)
1=V i. ffié,Siat§*o£ Karnataka
V7Thrd$gh: The Secretary
=. Finnnfie Dapartment
' vidhana Soudha
Baggalare
"v.2:f$he Addl. Camissioner
' cf Cammexcial Taxes,
Zone~I,Van3iya Terige Kayalaya
Gandhinagar
Bangaiore RESPOKBERTS
Misc. CIVIL is filed under section 5 of the
Limitation Act for condoning the delay in filing
the apeal.
This Misc. CV1. cing on for orde;s;K;his
day, MARJ§LA CHELLUR 3, made the £ollowifigEz: ‘a
0 R D E R
Misc. Civil8GOI/09 is §;1cwe&”d$fid§fiifig thé.
delay of 59 Gays in filing the ag@éai»
Eist the zatter for adgfiaionflaftgr émfinefu
vacation, 2069.
%
Iiifiégé
‘sA:<,+:é2e.4_o9 '- —-