High Court Karnataka High Court

M/S V K Extraction vs The Deputy Commissioner Of … on 12 January, 2009

Karnataka High Court
M/S V K Extraction vs The Deputy Commissioner Of … on 12 January, 2009
Author: V.Gopalagowda And Swamy
m TI-IE HIG-ii comer or % 
cmcurr annex AT nmnwm    j 9   "
DATED THIS mm 121*! my   A

PRESENT   T

Homsm HILJUSTICE   

HORPBLE MR.Jusi’I’cE _swAmr

% 3 *’2€u;75:§;;*2oo6
J’:-1%w~Irw4.za4A%.°.°:.6*

M/s.V.K.Extr_actio:’;V-«,__F – .

17 / 136–9,”AIur
Ad<mi518 3m. . * X' %
Rep. by its Pariiner

Sri Sathishlfitta ~ ..

:_v"E'5;4Q.SI§;_\":£}'it}E.a i{Iish11 appa" ..Appe1Iant Common
' . .4 in both the Appeals.

jA%%L.%AAAna:

-4 – ..T_h:; Deputy Gommissioner
_ _ ‘Oi’–IV11co2:;_1¢ Tax (Assessment)
_V …Respondem Common in

both the appeals

(By Sri M.V.Scshachala, Adv.)

-o0o-