Karnataka High Court
The Commissioner Of Income Tax vs A Felix on 5 August, 2009
5’1 RKJKJNI Mil’ l\l-IWIWI-@iI”‘|I\I”‘ T”H\Jf”” $..\ILFN,_.* \)’1′” WHNIVHCHRH ¥'”H\.7i?”‘V KKJUWV \…P’*”” EV}-‘¥.!’UV8.#*’H§m’E?”°a..«W 33″?”->..?’l”‘| ‘k…LJ’iJKi L)!” YKHNIVHIRKM V”‘l¥\..?¥’? %…”R.JkJ§'(l VJ!’ KHKEVHIHRP I”‘H\JT”‘9 Lklwfi
-1.
I3 ‘1’%HIGH <3@R'!"3l' KAIIMEAXA £1'
DATED THISTHE sth my 01? AIIGUST
FLEET
-nu: mrmm Immmct 1* V’
s:mmrm.nu3..;1fik %
BEWEEN;
CR. B1.n'ld?x1g,_ _ . Ward--15w€1}.. % CR. Buildixzg, ~ A V . (By Standing Coumel for thc i%%%j%~%%kAm: %% Nafiona}. 9-2, '- ~ ..Pe%iar'_§* Town, V ' IE VC_z'_aés,
v . Egngalcre-560 O4-6. …Rmpr:-ndmzt.
‘% Imme Tax Apml is mad mam’ 250-A of LT.
1951 arhixg out of the ordm dated m~12~2m’7