High Court Karnataka High Court

M/S Sarvashree Engineers And … vs State Of Karnataka on 16 February, 2010

Karnataka High Court
M/S Sarvashree Engineers And … vs State Of Karnataka on 16 February, 2010
Author: Ram Mohan Reddy
IN" TH £3 Hm--1 comm' OF KAR_NA'l'AKA.   4_

' I)A'1'E1') THIS ON THE) 16"" 1'§.AY  1'o  V'
THE HONBLE MR.  .I\/{(A)V»_Ir_{}v\V':1';.;'>4'VF'{'i'~LfV:)I)Y " A
WRIT PE'l'I'1'I€)./NA N053 fi1'O"{'I'--"¥{EES)

g;.j:rwEEN:

M/S SARVAE3 (TQLN V
CONTRA_C'}'*.QFT';_.S__--.'_ % i     1;»
NO. 10/ 1%,  %  --

HOTE;  sAN*['H.;QsH_,_ C £_)E*»'I"PI..._E}X .
GAND H1 NAGARZEV 'BAN (}'A1_,()RE--09
REP'RE:£s1~:?xI'1*E;13..mi MANAGING PARTNER
SR1 3;;-1. '-SID} )AI?P.#\"~~ " 
AC} 911:) /uXE$C)i.J'I' 47 '\{'F2A I~.>1S

 "    '  PF.1'I'I'FI()NE)R
 SR: V. SR-V}.i,\I_1__\__/é'A£iv". Am/'..)

" ii  'S'i9;2:mE:'Vc>i%' KAR_NA'1'AKA

._ ,.__i3'"';"-,{"'I'S SECRIi2TAR_Y TO FINANCE) DEZPARTMENT
.. M.s.£sm1.1)1NG
"E3AN(1AL()RE=)«9

Tlr-HZ C(j)MMlSSIOE\IfLR (DP (3(f)MMECRI(.I§\I. TAX

V.'I§'.K. BUiI..,I)ING

GAEVF I") H I I\§AC}AR, BANC}AI,C)I{E-- 
é

é,['%\~i_



3. THE) dOl§\J'l" (.,7(f)MISSI()§.\Jl¥3R O14'
COEVIMERCIAI, TAX {AEi)%\/IN)
D.V.O. I. 7"" FLOOR.

\x'.T.K. BUILIDING. (7}AI\3'l)HI:.\IAGAR
BANGALORE -- 9

4. ASSISTANT COMMISSIONER OF _ 2 
coMM1a:Rc1A1_. TAXES, ALEIDYI' 1 6- "  -- 1. 1}' A "
VAT DIVISION 1, \/.'I'.K. I3-LEI'1;r>1Nc3 .; 
GANDHINAGAR I  
BAN(}ALORE--9    - =  

 f2ESP_OI\;'i)ENTI?S

(BY SR1 K.I_\/I. SHlVAY_CiC;l._S'!}§[A.MY; 

THIS WRIT P1:*21':'i'10'1~--.;IsAi.Fi%i.;§5;z;§;t9NI)E.R ARTICLEZS
225 & 227 OF' CON$_'I'"'I7IfLJvi'Q{\§ (3-E' 'i~N_I')iA PRAYING TO

CALL. FOR»._RE1f§,QR1_3E5.__ IN (3 fl'/ADlV1N-- 1 /S.M.R/C .Rv
15/::009'v2.r;{c> QN '1'1-Ha FILE OF THE R3 ANI) QUASH
 -.L')¥5i.E")"};'~3TE'<"-._ *    31.12.2009 PASSED IN
J.C.C1.'*¥'f/ADMNé'1.}:/'VSQ'1'»!{_.R,*"(3.R-- 15/200922010 ON THE
FILE ()F»'.1'HE3 .}E'{ff3 VII'}E..'AN'N19ZXvP' TO THE WP.

'LI"I-{IS .F'I*Z'I'7iil.f.1.C3~N COMINC} ON FOR PR{£LIE\/IINARY

  THIS mmr. THE C(_')UR_T MADE 'l"H}3
A ,2F'(D.Li;.QWVi<NA(3;'

ORDER

“‘vI:h€i’.4 (>:fci<.=1* cit. SW D€("€:'II1b{':.']" 2009 0!' the Joint'

AA Cf’ the Ka11’112=:t2’11<aa Vz1}1.;e’M_/” \,

“A(“E.’. A1’11’1(?X1..1l'(‘. ‘F, is a-1]’)1′)cu121b1c> to 1119 Appc’ll£=1te
‘l’rib1111d} 1.111dvr .~;1.1}’:) $E:'(‘.’I’.i(‘)l1 {1} of Sccl”i(“)1’1 63 of the Act
z11’1c’1 1.l1e1’ef<i)1'c the 1')et':iti11e1’ Imus an a.1tcrnativc and
effi(‘.z31(‘i<')L1s rtjlncciy.

Pe1it.i0n ac(‘.o1’cii1’1g1y 1″cjt:(.’i.c(.i. 1*L~.st31″\.»fvi’1*’1;_gji’ib_€:i’Ly£0

the peE:it:i01’1e1’ 10 (.{1,lLTS1’j()l1 the $2-1I1’1c in..211:’I=.;;ip;j1′()pri’a{;-$3

appeal.

Regist:1*_V is (.*11’1*cvt_ec’l.=m__rc11.é’1*11E0 the”‘pVc1j_t,ic)1j§e1-Vthéz

original of/5\1’111(-,x111-“c~ “F” and ‘Gf; *.:.hc’-: clé’1;1a111’d 11i:)t.i(‘re. after
1116’ pct it.i(;>n_e1″ f’1.11’11i;s”*}<.1_éE'+s _('t<')_pie;;s:. ()"f7._t:'n g}*;s_z.-am

% % ' ' JUDGE