High Court Karnataka High Court

The Commissioner Of Income Tax vs Cgi Information Systems & … on 21 April, 2009

Karnataka High Court
The Commissioner Of Income Tax vs Cgi Information Systems & … on 21 April, 2009
Author: Manjula Chellur B.V.Nagarathna

IN ‘l’f”ii:3 HIGH {JUU NT OF K.AKNA’l’AKA, _
DATED ‘1’;-as THE 213? DAY OF Apaxpiifiécé .

PK1:*)SI$N’l’

‘ma; fi()N’BLi$ mes. .;us’:’1<:§;
AND I . A _ v._ _ , .

‘mu; H()N’Bi.bL MKS. ‘,u.r1:’§1rV1:._V(?.::a:_;3.xr’.”‘ ‘ea.§QAx;§;*HNA
Misc.CVL.riQs.52t§%{/O?§.§j5:g65/2&0?

1

:a.i3:Jl:::A:1;.«i.1i1e_.5;?s«1 I 20025
g§_fivE$x{;g ” ” V

.*’r1–1’1:;–.1)xi35:1::Lf:EAf{)x<"(L;0MM1'sSiuN2;u3 op' lN{.1()Mt';–'i1AX.
1INTERmir1o'NAL«TAXATIQN,

:2A3:¢1*I'RG:*HANT;x _BHA}JAN,

NO.,_14-[3, 6TH"vFLQ(3§2,'

NRUR 'i'HU'NGA RGAD,

— 1v:agaNGA:..Qi<h:–5bzJ 001.

1

” V’ -. 2 ” ‘£»?ri:::”i:aa(:(3M1§71″Ax o1«’mc1:::<

~ _V wAJ:<D_~"1s.1}.

VI2jAs3HTR.c:1.rHANA BHAVAN,
‘- NC<..14/:3,' «am F'I..O0R,
NE2lJP£§'FHUNGA ROAD,
* I3ANé;§AL()RE–S60 001.

.- (52 PP EELAI4 N’ 75

.{ B§I’Sri: M v SESHAUHALA, Al.)V.}

(JG! lNFORMA’l’10N SYS’l’k:2MS
as MANAGEMENT (J(.}NSUL’1’AN”l’S ;)\f1′.1;1’1;:,,” ”
N0.38f1, NAGANATHAPURA, _. ~ .. .

SINGASANDRA POST, —

BANGAL£}RE;~5€>0 mu. ‘

§;*;._i§ts:~31+*<)1~.:i);::§r1" "

Thesis MISC. <;1vu_..,. zintier 5
of the Lixnitaiien Act v15_1._b'f_(3P£3 rjw section
22695. of the income Tax A<';£M:T – ' " v AA .

i) To ccs1ici9nc:tI:ié”c£eja}* ‘in-fliiflgzthe appiicativcm to
oréer =:daicd’1O;–i”2;T.Q{R38 and permit the
a;a3:21icéi;1t.§~ag;p¢1l13nts to cc.-mply with the office
5.9bjc4[{}9 & 525512009 are auowed

. ‘ Vgondonilfig the cleiay in filing the appiication for

A(:(‘:ordi11g’Ya Appfications are aflowed

recafling the order dated 10. 12.08. Appeal is restoré§_;:i”t;)

file.

2. Office to verify re-yming c<7nfip'iia1";¢c 21$:

matter for admission after summer' '\fa§:ati<)I1, z (.R)9 V' .

V    Judge

Si.-