Karnataka High Court
M/S. Sri Shivashakthi Traders vs The Assistant Commissioner Of … on 26 June, 2009
This WP coming on for preliminary hearing' 'B' Group this day, the Court made the following: _. V _V _ O R I) E R The assessment order for the 'A V' passed by the Deputy .l Taxes at Hassan. The L' before the first appeflalie was. in part. The petitioner L. before the Karnataka Appellate zlppenate 'I'ribunal allowed the ._:»p;e_t.'il:'ViVoner and dimcted the aeonsiéler the refund claim in insisting on filing of Form 32«B_ Writ petition is filed for a '~ authority for refund of the ' " V " 2v;:Mr'lShivayogiswamy, lmmed counsel appearing H " for_1_:1xeV":;espondent' submits that the respondents have
llpfétened a revision in STRP No.7/09 before the Division
T “Blanch of this Court and notices have been ordered.
3. Apparently, the State, agieved by tlle order
passed by Appellate Tribunal is before this Court; It is
«K ,.
.4,’/’/////0