IN THE HIGH COURT OF KARNATAKA,
DAIED THIS THE 20th may 0? APRIL, 2o5§"¥f{ *gfL
pnasasw Hm
THE HOR'BLE mas.
rns HGN'BLE MRS. JUsri&fi?B-v. §aé§R#rHfi§ W
.V:g. ; . '~' -
xngcfifi'§Ax{Apg@ALu$&j§%1/260?
BETWEEN
1.
CENTR3L ¢$R¢1E
c:.n%. suxmx:ge.%%” A
QUas3s*aeAn,’aANsA;cRE
2Hm~coM1s$fagER pE’:ficaxE5mAx
was BE§€T?’C¢MM2SéiONER or INCOME–£AX
,GEH§R&L CIRCLE e 2(1)
‘I ._ I . . . . . ..’
‘ u , Q1Ig;h:.’§s,geAn , BANGALORE
APPELLANTS
?jéy»§ri E33 v szsaacxana)
ARE’:
.grsTs.é;Li LTD.,
.&9.’6%, cvncn srnsnr,
_BARGALORE — 550 001
RES PORDENTT
24336. CIVIL is filed. under section 5 of the
xtiniitation Act r/w section 151 of CPC J:/w section
“2601; of the Income Tax Act ‘£0:
JUSTICE mANJULA’éHfi;;u§==, a,T
2
I) To condezze the delay in filing the
applieatioz: to re:l-idatitdn recalling.
Accordingly, IA. I/_oe ‘V’m}:’::;ai;:1ing the
cxrcier restored to
file. V t V ‘ ‘ ll
Office 1:6-. 1rer,$.’£yA’–._ré«:ja.rding c:ompl.3′.anc.:e and
;.’5£i~.«fv.’_’ admission after sunmer
‘Sd/4
Judgé
va.–.v;ai::.dn, 2.9’a9;«. ..
Sdf-7!
V V ‘ lggrc/2910408 ggfigé