High Court Karnataka High Court

M/S Hariyana Steel And Power vs The State Of Karnataka on 12 August, 2009

Karnataka High Court
M/S Hariyana Steel And Power vs The State Of Karnataka on 12 August, 2009
Author: D.V.Shylendra Kumar Kumar
gm" V

1

iii 'THE HEGK COURT OF KARNATAKA AT BANGALORE

TKE HOWBLE MR. JUSTICE D V snvnmnnrzig _

Between:

mrma TI-I18 THE 12%' DAY cur AUGUST. 
?RE$ENT " " 'V  

AND

THE HoN'B1..E MR. JUSTICE} }AR'.a§.zIiaID   j' 

STA No.86 o{§2't}_Q__§  " '

NUS HARWANA STEEL AND PO'WEE? 
{mvxszon cm HARIYANA sz~{.:z>---- --.  "
BREAKERS L'FD.,) NQ,'236, 5  V    

BARTON CENTRE, N0;:34;AM-.%§3;'R<3ADL,_%   _
BANGALGR'I?.---- 560 001, '- _ 5 1  

REIRBY ITS Cm I 
SHR{ SANLJEEV _;EN§WA_E, .,

APPELLANT

  --i33zz» PRASAQ, Am/.,}

THE s'i*;a'§*§:-<3? :<;A:e.r§z'AT2é;£i3'I>,1:1_.¢;,.
'~§3A.N{?-AILQRE »~-- 560 00 1.

"  Aafivziiéflai' 'f3OMlUEES$IQNER

 .§'oR C'uDMi€'ERCEaL Taxm

ZONEJ ; 'iI§£iRNATAKA VANIJYA

'~*:I':~I §.'.__14?IG-.¥%3" KARYALAYA

 n T aarsacgaaom W 560 909

G:XNiI?P{1NAGAR

{BY SRL H M MANJUNIWPE, AGE}

 T THIS STA FILED U/S 66(1) OF' THE KVA ACT AGAENST' THE
 'REVISION ORDER DATED: 22.G4.200§ PASSED
 » 'r1[E3NCr/SMR~6, 6013;fO8~9, 'F.296fO9~1G ON THE F'iLE OF' THE ABEL.
V COMMISSIONER OF $OMMERCEAL TAXES, ZCENEH, BANGALORE,
REVISING 'THE SE'I"'I'iNC} ASEIEE THE APPEfixL ORDERS AND
REZSTORING THE QRDER OF' RE~«ASSESSMEN'I' AND ACCORIEINGLY

CONCLUIZHNG THE R1'3IV§SiON PROCEEDINGS AN?) E'I"C.,.

RESPONDENTS

IN NO. ZAC~

reg’stry.– .. 1

THIS APPEAL COMING ON FOR ORDERS, TI-HS DAY, D V
SHYLENDRA KUMAR,J., DELEVERED THE FOLLOWENG:

J13′ DGLENT

Sri. B S ?rasad, leameé counsel for

submits that this appeal is one ciir€:r;»ted4aga§iii;s;t’fhzit” pf’ ‘

the order of the Tribunal relating t<:)_th{:~ 11%;ai:t{;_i'~A.éii*i

eut of tha provisions of the Ka:3:1ataké'–T§§x on bf "

Act, 19?9 and by mistake it hétdfileeny d*6:$c1<if1e(;i"1.;:1'ié"'aippea}'

under the Karrxataka Salgs 'zmd,/Eprays for

pemxission to carry out

2. Appellant is.z;iff3:=n1it§t§§§i;’t§;.::c(}§ixé4€::tV VVSTA into a TAET.

3. A fiiioper “0f’l:he appea} may be maria and

on such pres¢:1tatic}:i’* it ,_ Jbe suitably numbered by the

4;, ‘ V ‘ Ordered ‘aéisqrdingly.

Sdfi:

Judge

Sd/-7*
Iudge

AN/–