I A *sR1:.'.'-cH'¥:'HANYA;"ADvs.}
// ASSN !)u:C -
A A CIRCLE -1 {4}.
" ' «.xBA;l\IOALORE RESPONDENT
£961 ARISING OUT OF ORDER DATED 28.12.2009 PASSED
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 27TH DAY OF §EPTEI%’iB.EB, Q ”
PRE”.SENT}:; T A _ 1: A A
THE HONBLE MRS. JUSTICE
THE HONBLE MR. JUSTiCE._}{.C}OVI?~lI)ARAJ:]_JLU
I.T.VA_;_.’NO.2i:3C},?20}g(5″=.’ O
BETWEEN: 7
SMT. f
W/O »
AGED ABOUT 45 A’ *
NOW RESIDINO A’1’%No.2Q.’—-.
ADARSHA GAR!~3,D_1 RESIDENC_E;
NEW HIGH sOHOOL_~~ ‘
v.V.pURAM;’ S
BANGALORE.’ _ L ” …APPELLANT
(BYSRI. ‘RAOHOEAMAN AND
._.__..j….–….
THESASSESTANT COMMISSIONER OF’
INCOMETAX.
THIS ETA FILED UNDER SECTION 260–A OF LT. ACT.
IN IT (SS)A No.29/BNG/2009, FOR THE BLOCK
ASSESSMENT PERIOD 1/4/1996 TO 7/6/2002, PRAYING
THAT THIS HONBLE COURT MAY BE PLEASED TO
(3? {AW S1″ATEI3 THEREBS.
mama z<za.29[3m*G;2m9, _D£TE£I3 23.12am;
THIS {,'!'.A* CQEING QR FGR
CCJURZ' TEE DAY,
mm.mm.% ;,z_ Fizsmvfiiitmtp
mg mz.z,owma:~
hm fled a.
mi on to witheimw
,1; g in A af
Iudg?
Sdf-§_
‘Judge
Faammm ‘rm szmsmmxaa .
ALLQW mm APPEAL mm
exam Pasmn BY THE rm: EH _ ”