Karnataka High Court
Sri M Jayaram vs K P T C L on 26 June, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS mg 26*' DAY cm JUNE 2o99f
BEFORE "
THE HON'BLE Mr. JUSTICE AJIT J G?"/1N\,1Zf"";;*'~:QV '
WRIT PETITION Nos.15858-15859 01? gbéféfr-}1'_I'j«'
BETWEEN
3
SR1 M JAYARAM
S/O V.MUNiSWAMY
R/AT No.41, 'D' BLOCK, TUNGA COMPLEX, f:
POLICE QUARTERS, KOR£sivTAfi€}A'LA '
BANGLAORE 560 Q34 5 1
PRGP: SR1 VINAYAKA EN*rE1;a.P:;21sEv$;..VV .
SR1 M KRISHNA " 1 ., "
S/0 1\au§%z;L..I MANoHa.R~'MATMAR.:,_
A<:e._:D4.A£30t?t' .4:s.v'1;:A:?_s 7- .
:R"j)3L*:"re.{ifi..4, Rfifib;
'65'1'H_ CROSS~;..S}EIV£1.NAf3AR- BANGALORE 10,
PRO? M fS VENIAL !3;L1-':(:*}?1e1cA.Ls.
.. , -- _ ' ...f'E'FI'I'IONERS
{By ffiri T.RS.UBB'ANNA ,"SRACOUNSEL F09 Smt : B V
W?
V CAUVEFEY BHAVAN,
_ VE£:'!3}I45;THA MIS s;f_s.(_5N 85 SW}
K?ic£V
B_A1§'G:=iLORE 9,
" .RELE.BY ITS MANAGING WRECTOR,
f5fI\¥ANCIAL ADVISOR {A am)
KPTCL, CORPORATE OFFICE '}"F'H FLOOR'
CAVUERY BHfi.VAN, BANGALORE 9.
EXECUT'iVE ENGENEEER ELECTRICAL
TL. AND SS I)i'v'ISION,
KPIYEL 22$ KV STATION, COMPQUNI),
KDLAR 363 301.
EXECUTIVE ENGENEER
TL 85 SS DEVISEGN,
E<iP"£'CL, SOMANAHALLI BANGALORE RURAL
5 EXECUTIVE ENGNIEER
TL 35 SS DEVISION,
KPTCL PEENYA, BANGALORE.
6 UNIION OF 1ND1A,
REPRESENTED BY COMMISSIQRER
OF ENCOME TAX {TESL CENTRAL " ._
REVENUE EUILUING, QU§}EN'$ RC}A§)~; .. . " if '
BANGALORE-560 O01. RE-SPOl'v§DE:_NTS" ~.
{Amended vide order' dated 16.6.2069)
{By Sri H.V.DEVARAJ, Ami. F0R.1s'§<;..m' '13; c;uPA'rA,,_A;3?v. FOR
R1-S; SR1 M.V.SESHACH_ALA, SR. s'r~A:§:3:1~:.Q COUNSEL FOR R6)
THESE WPS FILED'VL1'14eLi1«3I€é.1:.&1f:1§c:1f;Es§ 226 AND 227 OF'
THE CONSTETUTIQN 01+" 1.zs:;::iAV.P12A¥v1NG'T0"QUASH THE LETTER
1::r1:2s.4Ko9, xssugu BY frag: 3)., ATA_:--'JN~C;':*i"O THE WP.
These" gmelirninaly hearing in
'B' Group thi$_r§§3y, flat: 'C"o1;ft'II1a.;1e the following:
y%j;§3..§.E R.
'I'?'t'16~:L p~::ti'1:i<3érV:."<4:~'1*':~"; writ petitions are C1ass--I
Ellegtficai Cio11f.f_fa{§to§5':; for arranging the shift duties and
VA mifzosr s'111z9.i1itg:;:1az1ce werks in several of thte sub~stat;ions.
that till the year 2001 thf: rate of tax
dé{i11CE€§{:1"é{t source was only 2.26% from the 131315 0f
cenkaétors far irxcome tax purpose under Section 1940
{he Income Tax. It appears, the respondent
Wilorporation has all of a sudden on 25.04.2009 started
deducting 10.3()% towards tax from April 2008 to
February 2009. It appears, tha said éttduction is an thew
(2) The assessing officer shall consider-~.___ the
application at the earliest. Till the
are considered and an order is
respondents shall dedu-.€:fOf11y_ ‘i’D:S.
Petitions disposed of acc0rcii1’;§i’§/f_.x