High Court Karnataka High Court

M/S.Iti Limited vs The State Of Karnataka on 10 December, 2009

Karnataka High Court
M/S.Iti Limited vs The State Of Karnataka on 10 December, 2009
Author: K.L.Manjunath And Kumar


ll

._— – –_……. -….. …………_..– may -uumuuvw uzmuanll Wl!U&:’l’lIIulUJ§ saw Julflfiiwlnl I1′

gum Wlzillll wlmutnnrmvnuwtfl -I”‘ “””””‘ “”‘

§fi§§&L$REf fiififiifigififi ?fiE %?§§&L.

This ?at:tism gaming Qfi far &ém§$$i§m

this day; ;MA}IJi.;31~?A.*:”£Z £1} mazcie the; fm3.3,m«:~i!:g§.:__f~’

Sfifififif

ffirsough tha matter ~ :;’:;s:z+T,a$~z.:

aémi$siQm§ fig cansent ¢f”§artiw$,.t§a’§é¥:£;am’

§atiti@n ig taxeg 2? far 5:33; he§r3ng,}

29 iieard the sumtanézzgl
qgesiians Q§ i§w $ha£:éri§§§»i§7fih:s §&v:$i$n
pétitimnfwflé§%%§:§ég§;fi§; wé farmiatefi tha
f$;l¢%ifig”D§§b$£ém§:§§ %%é§iian$ af law far
canaifiézéfiiéfi:§§ $§fi$ §$uzt:

3; §;s:;:r_:at$:é:~«~_ t:~;gA’=_>%:£§mm1 is gustziied in
§i§§:§aifi§=-W§ha gpaai filefi. by” tfia

=_ &$$@5$é% avefi t&$ugh aha agsasgea has §&ié

$g~ta$f “g§mittaé tax baiafiafiiyf as as:

jufigimfiagfiaia.

‘* 3;u§h€ fagts laafiifig :3 thig agsa ara as

‘* h§r%u§§@§:

?he ayyfiilant :3 3 §uh;:$ sactar

« mafi&rta§ifig. Etl $3 zagigtazad) ag a deaier

uafiar tfiw KS? 33$ SS? &£%; Tée aasessaa filed

6%.