High Court Karnataka High Court

T R Rajan vs The State Of Karnataka on 18 December, 2009

Karnataka High Court
T R Rajan vs The State Of Karnataka on 18 December, 2009
Author: K.L.Manjunath And Kumar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 18w%DAY OF DECENEER, 2oQRH,

PRESENT

THE HON'BLE MR.JUSTICE K.L.MANJUNHTHgHHR.

AND

THE HON'BLE MR.JUSTICEfARAVIND SONAR H-L

s.T.R.P.NO.§6 Ofirzbofi
BETWEEN: * =. *

1 T.R. RAJAN
CIVIL CONTRACTOR' S
40TH CROSS, JAYANAGAR§; _n _
BANGALORE 5 '*'V.,gPEETITIONER

(By Sr:;KASHINATH§KALANATHj§ADfi§ FOR SRI. A.

RAMA MURTRT; AEV EOE PETITIONER )
AND :_v._NVI"° ....

1 THE STATE OF KARNATAKA
THROUGH THE CONMISSIONER OF COMMERCIAL
TAXES; VANIJYA.THEREGE KARYALAYA
,IIMAIN.ROAD,'GANDHINAGAR

~ BANGALORE _ I. ... RESPONDENT

Hg1'fByVSMT:GEETHA MENON, G.A. )

* "FTHISf= STEP FILED U/S 23(1) OF THE
KARNATAKA}=SALES TAX ACT, 1957 AGAINST THE

2 JUDGMENT AND ORDER DATED 31.1.2007 PASSED IN
Eyfiih NO 1466/2003 ON THE FILE OF THE KARNATAKA
»fAP?ELLATE TRIBUNAL, BANGALORE, DISMISSING THE

°_'APEEAL.

This Petition coming on for hearing this

day, MANJUNATH J, made the fOllOwing:--





2

ORDER

This Revision Petition is filed. by tthe

Assessee challenging the order dt.3lal;2OQ?”_

in STA No.1-466/2003 passed by theV__é{a.rIia’ta}§a’ui

Appellate Tribunal.

2. In the connected natter arisifig efit as
the same common order, 1#hi$V d¢§¥xfl ¥fitidTRP
No.60/2007 by settziing erders,
has remanded _the tmatterjjtbnitflél Assessing
Officer for fresh donsideratidnufi

3, Infl:hthe. E¢ircumstances, without

answering the questieus of law, the matter is

remanded to the Assessin§~Officer to consider

thee case uof the_ parties based on the

obserfiétiongamade by us in STRP No.60/2007.

Sd/~
JUDGE

Sd/–

JUDGE