Karnataka High Court
Shri Ashok Kumar vs The State Of Karnataka on 27 May, 2009
Ks? THE HEGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27th my 09' MAY 2009
BEFORE
'1'£-IEH(I)N'B};.EMR.J{§STICE_;AJ§TJ.fi',§U1$§;§;~'%§;}"::: %
WRIT PETITION NO. 13961 /2c>%é>§{T~E:%1';
BETWEEN :
Shri.As]:1oi{ Kumar, V
S/<).Late Srirxivas Shcttjs, _
Aged about 39 years, A
Manager, ?1a1:iI1u..:::1 if '
Fainier Road, Mm:1gaIo1:'§:. 3: _
V' % IVf.'.i'ETI'?1ONER
{By adv
AND ;
. The 3:a:?e«ar:<%a;rnéT:a'ka§;
Rg-gpfesentézci Ks Secretary,
Eieparmmnt of i13§791*I11ati.c3n
*£s.11d_ I-31j<.2a€;ica3t:ing,
__ yidTh'a:;a..S:3_u;§ha,
~. Ba:1gaJ(_;;f¢.' "'
. Tim C-iezxizfiiissioner 0f
Infdifzriatian; Fiim Qivision,
A * Fiéer, Badami Euiiding,
= §'§. E3.Ch€}€Vk, Bangaiarewiéi} 002.
The Efltfiriaiflifififit 'Fax Gfficer,
Mangalere, 1},K.17}is'm',s::t,
The Cemmsrciai Tax Officer,
Marxgaiora, §.E{_.Dis'{::'§,c:'t;.
5. The Commissioner Gf
Commerciai 'Taxes,
E{.G.R0ad, Gandhinagar,
Bangalore' ...RE3SPO,?'§I ' V, '
(By Sri.§{.M.S11ivayogisxvaIny,_H€3GP} '4 '
This writ petition is filed tinder :'%rtiT€:Ecf=s7l £326' ai}1d"
227 cf the Constitution of India:-with '2. pxasier t<)_'quaSh
the ixngmgned order dated 21.04'%..2O09 pa3sé', i1}....gQ"vfa1"~.,Las tI;Ifi'v..p{:I:§tiQI1€I'
herczin is concemed, £331'-~._fI1€.'V iI}t<?;:mVstVs'-..of jtlstica and
eqlxityg and consequentiy T * Atlir: f»c3.5ve1I:a§;s;dM notice dated
12.5.2009 vidt': Ann6xu3"6VV_".F".._V vy '
This writ" ;§c.£itiQ%1A "§di1---«-for preiiminary
hearing, this..:i'e1'y,__ the; '1?;1 ad:2'--?_11¢_ fcliowing:
eRngR
Wi1éfi:'--is this writ petition is the
assessmsnt <jsE"::}.c_ér 1:23'-'.s*.5A<"':r;i responéént No.3.
.A f an appeal is providé:-d ur1d€r Section
Entertaimnént Tax Act, .1958.
gReser\;ufi:;g"" £ib'§e5i'ty to 'the petiiionaer to avail ths: ai1:er*:{;.a:6
if£ini<5:i;5, pétifiom atanés disposed of
fiprpaai to be fiitjd an or befcre 16531 Jimg, QQQQ.
Registrg; is retumzs the same
if a meme is flied for return cf the dacrmaentsg
3. M1:'.K.M.S§1iva§;giswan1y*, learned E-{SQ}?
appearixig for the respondents is peruxitted to file .4
of appearance Wiihiil four weeks.
sps AV ‘