High Court Karnataka High Court

Sri V M Arakeri (Huf) vs The Income Tax Officer on 17 April, 2009

Karnataka High Court
Sri V M Arakeri (Huf) vs The Income Tax Officer on 17 April, 2009
Author: Ajit J Gunjal
Even though these meters  '%   
preliminary hearing, with   

appearing for the pefifiener _\§§é1_1 "  K.V.Arvind,
learned    respondents on

of: Adv. submit that the

subject ina_ ter of petitions is covered by the

A’ reported in (2007) 290 ITR

e

‘ ~~ V Following the ratio and the reasoning stated

A “ii these writ petitions also stand disposed of.

V’ Since the reference was rejected on the ground that the

delay carmot be condoned, the delay is condoned and

the Assessing Officer is directed to process»

in accordance with law.

kmv

«:[ne%’