High Court Karnataka High Court

M/S Mohtisham Complexes Pvt Ltd vs The State Of Karnataka on 24 June, 2009

Karnataka High Court
M/S Mohtisham Complexes Pvt Ltd vs The State Of Karnataka on 24 June, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 24th DAY OF JUNE 2009  

BEFORE

THE HOWBLE MR. JUSTICE Aqrr J.Gi§"}I;i}?:d'§ 75f  3

WRIT PETiT1oN NO. 152981 2Qd.§(Tr.kST)  

BETWEEN :

M/S.Mohtisham Complexes
Pvt. Ltd., Empire, '  'a
6th Floor, M.C}.R'oad,  A
Mangalore -- 575 003,
Represented by its'  1 - _  -  '

Director       

(By    
   .Advs.)"  V  V

AND :

1. The statézi 
Rcggrésented bywits

. Vidhana Sgiudha,

  fiangakire +>§6:) 001.

V   2. Co_1i1misSic:é1.1ér for

 Taxes,

  vanijya
x Timfigé Karyalaya,

   Nagar,
Bangaiorc -~ 560 009. .. .RESP()NDEN'l'S

(By Sri.K.M.Shivayog'swamy, HCGP)



This writ petition is filed under Arulcles 226 and

227 of the Constitution of India with a prayer for
continuation of the order of stay granted by the
Karnataka Appellate Tribunal dated 2.12.2008 till'
disposal of the appeal regstered as STA No.4Q9f2 G{)'8 W
filed by the petitioner herein vide Annexure 'A'_a?nci'    

This writ petition coming on for' "   u  2

hearing, this day, the Court made the foi1o\$1i:xg. --  2    S 
Sri.K.M.Shivayogiswa.my,'  .1     'is

directed to take notice   
Copiés ta befiervedi'    ..

2. Evexx  is listed for preliminary

hearing, witi1_4eonse;1.f,ait'  up for final disposal.

 V.  - _  'I?he  the sales tax to the tune of

 pending consideration before the

    Tribunal. It appears the petitioner

  sum of Rs.8,17,818/-- towards tax for the

 ;§'eai"»--2§}03~2004. An application for interim stay was

 .:'_4'maj§ntained and interim order was grantm subject to 

/" 



-4-
6. M;r.K.M.Shivayogjswamy, learned HCGP

appearing for the respondents is permitted to A4  M

of appearance within four weeks. .3