High Court Karnataka High Court

M/S Rajmahal Vilas Club vs The Commissioner For Commercial … on 2 July, 2009

Karnataka High Court
M/S Rajmahal Vilas Club vs The Commissioner For Commercial … on 2 July, 2009
Author: V.Gopalagowda And Kumar
IN THE' HIGH COURT OF KARNATAKA A'? BAN§§;=§L4C2E§'E..&

DATED THIS THE 22% my OF JULYV:"2::()6'§:'~ A} % ' L

PRESENT   L _ u_ V_
HONBLE MR.JUS'I'I(_3E v.{3:Q pALA dgizvm "  
 3   .  ,
HON'BLE MR..J{.,jSTIss.,, 3:213. .M;--;1NV,...
 2ND STAGE', §3FsNCiALORE~560G94
QEF'  1TSVHQN=. SEC5~§?ETARY.

 V  APPELLANT
(By  ERAESANNA V R, AIDV.)

  =3 "  _'mE"%:it:>1§)£:s;5zss10;~1EI2 FOR

 . Ci}.Fv1I${IE)l{ C'EAL TAXES
.  GwE:.r;NMEN'r 09 KARNATAKA
 {}{¥l\f.¥I)I:~£i NAGAR, BANGALORE--56Q 909

 2 ;;;.:::_i71¢r ccammzssromm or COMMERCIAL

V 4_ TAXES (APPEALS) DVD I AND 111
 BANC'xALORE-560 020

 THE ASST COMMiSS1C}NER OF'
 COMMERCIAL TAXES
{LUXURY TAX) -1, 3RD FLOOR 
LAXMI COMPLEX, 1 MAIN ROM)
SESHADRIPURAM, BANRE-56o 920

W/



4 THE STATE OF KARNATAKA
BY ITS SECRETARY
FINANCE DEPARTMENT
GOVERNMENT OF KARNATAKA
VEIBHANA SOUDHA,

BANGALOR!§2--01. _  _  .;"ivE:¢'1*ssu  2

(By sMT.GEETI~m MENC.%N, magi  "

WRIT APPEAL FILED U/3,4 ora"'--*.:fm: KAE%Es3fxTg§.I{A £51614 
coma'? ACT PRAYING TO SET 'ASIDE *'m;:_ ovgaaze'-'V .1:>..m;:1:>'V

21/ mzgoos PASSED IN THE wR1"m§>E;T;T1oN' ax: ";22524;;2oos,
IN w.A.No.3920/2005; .   V' ' ' V

BETWEEN:

1 Bou:R1N:34I41~:%3fr1'm*rE  _   - 
19, ST. ROAD?  " _ 
BANG-ALoRE.._3;:~.o'oo3_' "    .

E€EPF€E'.SB§NTED"BY'F  S'£..(;:RETA'RY . '

M_R,vENAKN?..sH RAG ~   APPELLANT

__ .{B599-:?:n,_mA1a?f§"v._A::.a:xL, ADV.)

1 _ «mg Ass1's*mm' <::oMM:ss;oNgR OF COMMERCIAL
 TAXES ~ ._ V
 2:4-m G1RCLE,'l"t§$aiiGALORE
. 3 OF'.FI*».';E~0F SALE STAX COMPLEX
  _ {mi Iviam; WESHADRIPURAM
 A 8~5N§3A§.i")RE 550 020

2  mag sir-ATE or KARN£s'I'AKA
REEPRESENTED BY
'sErI3RET,A1ga.,'g*3cz~wDA.J. DELIVERED THE FOLLOWING:

A' 'A-dmziments is allowed and the documents are taken on

"   record.

1 EMS CENTURY CLUB
REP BY yrs E~ION.SECF<'E'I'ARY  
SR1 V 1, GANGADHAR V
AGED ABOUT 47 YEARS
NO 3., SHESHADRI ROAD: _ . =  . _ }
BANGALORE660 001 '    V V.  1~'xPP'Ei,;i;A.N'1'

gay SM'I'.NEHA THAKUR  PR§.:sAtij,'A1)i:zs.)
AND : " A  '

1 THE STATEVOF KARNATAKA ,V V _..~
REP BY ITS F'1_NA1\§CE segsgmrggv - 
VIDHANA    
BANQAI;{;R£§_-VQ~.'1 ~    

*m§::E:~s A{'I;UXUfE€'{ 'r;gx;..:,
BAN_GALQ:E?E._~2'(}  . _* ...RESPONDENTS

2 THE A*ssi’3:%5m Cotfi:§€1s§1 oN§:R OF COMMERCIAL

(By us:wr.GE,¥:’rlé~1A’ MEA)

_ §VRIT””fi.i.?’P’E.Ai; I241;.Ei:>” ms 4 OF THE KARNATAKA HIGH
cc:u;_R’r Ac’? pmmmc TO SET ASXDE THE GRDER DATED

J'{3DGhEEN’I’

‘.1142/2005 filed for producticm of aciditiomal

M/I

2. Heard the leameé Counsel for the
and Szxxtfleetha Menen, learned Additional
Advocate. _ I _ 3 T

3. Both the learned

issues invoived in these a.ppea1s”‘ are co!»:e19ejd,:’_by Tgtfie

decision rendered Appeal
N0s.38O2/2005.’. e/Win eeésa;3%,’ 3344/ 2005
disposed of

4, these appeals are

allowefl, : ‘

3d/é
Iuddé