wp6394l.09
xx THE men covm or 1-IARNATAI-IA 2' T' Q
cmcurr amen AT mmzww 'T _
DATED TI-11$ THE sm DAY ormxqusfr'; 1'
BEFOREI3 ' " " "'
ms Hozvsna V
wan' PETITION S)
Between: * * '
M;s.v:sHAL CONSTRUCTIONS, V V
A REGISTERED PARFNERSHIP mam.
REPRESENTED BY :m~.1§>AmN2:;;R ,
sum PRADEEP vEN'_KA'r;EsH1N.ms)AR ' _
AGE:49 YEARS, ccg.__aL2xz SOU£)HA«,. V. ..... .. .
a.mC_;A1,oRE.
' T_*m~;I2: CQEIMESSEQNER 09 COMMERCEAL
. _'_i'AXES"iN KAR3€ATAKA VANIJYA TERIGE KARYALAYA
' . GANDE-ii --§iAG'AR,
'--aaxcaipgg-9
. THE Ce:m1MERcmL TAX OFFICER
. ,_{AUD"I'1') IV we BELGAUM
* V '$.21 MOIELYA KAHYALAYA,
' QLUB ROAD, BELGAUM, pnspoxnnxws
'3mt.K.Vidya.vathi, amp)
Thi$ peiifion is fiied undm" Articlzs 226 and 2327 cf the
Consfzitution of India praying to quash the show cause xmtice
data} 04.88.2008 issued by the regpondent No.3 produced at
Annexum-C and etc.,
Wp6394} .09
2
This petition coming on for preliminary hearmg
this day, the Court made the following: 0 V. L' ._
ORDER
1. The petitioner has questioned 0′
04.08.2008 issued by Commercial Tag..0′:’*:icer, T(A.u§:1i0’~ iv: gm…
Belgaum, in this Writ petition. B}? notice, .”i,he°-peiiiwfioner ie
called upon to produce .xefen’ed”t<3 in the said
notice at 1 1 a.m. on 23.08.2003. " L %
2. The said be seen fmm the
order dated’ made-by (Sam in this writ petition it
is clear ‘flf:i6:.E.’:l1.bII1iitfiCi his reply to impugned
show cause n0ti_ee~. ~_ A
– 3. as it fi:aa3;_,___$i31<:e it is open for the petitioner either to
Vprzgxiliwiicew t11e"do<fi iii{1ents referred to in the mmfizze or to object the
S3331. 'e ?;;y' fiV1 j;' fiieeisjections, thie writ petition does mat survive
for Accordingly. the writ petition. stands
V' iiiszfiissed. H
3d,;-
JUDGE