High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Canara Bank on 15 November, 2011

Karnataka High Court
The Commissioner Of Income Tax vs M/S Canara Bank on 15 November, 2011
Author: V.G.Sabhahit & S.N.Satyanarayana
IN THE HIGPI COURT OF KARNATAKA AT BANGALORE

BATED THIS THE 15TH DAY OF NOVEMBER 291 1
PRESENT V "

THE HOIWBLE MRJUSTICE V.G.SABEiAfffiTj:'*:   _
AN?) % V V'  

THE HONBLE MR. JUSTICE

M1sc.cvL.Nos.6632 &é66§;§ oF»%2:3.Qf  %

mug. 9:05.382 3:«..:§§_1, o:r*2 'of1'b 

I . The Commissioner of  V  
LTU, JSS Tg'=--aa{ers,;BS'E{..I«I? giége, 1 .% 
  A   "

2. Th'e,As§t;  <31"
II1COiI1€wTaX;v.Cif€:3§:   'E (2),
C.R.BusZ1.di:ng, -_Q1;;.ee:'n..s Road,

"V»g§5;a~3r:;;:;mv.A¥;%a;i;':m Adv}

?\?'§}?{E§&§::é1{1%§;E'§§ :§3V§3;ET§§ig
8SC;£§ Séssiifgfa

 H€&§ 'Qfféceg 1. E2 JC R<3a€§.;

  }§;gg§L§m;QRE,  gazsimex RESPSN'DEN"E',

V V. §§_"3j;' SmE..V2m:i E%G$ ;%<§=.rf§

 at COMMON A?PELLAN'I'S.



It/Iis<:.Cv1.I\§0.6632 / 2011 is flied under Seaman 5 of the
Limiitatien Act read with Sectian 2.6{)~A of the Iziaconue A<:.t.g
praying :0 condone ihe cieiay of 1062 days.   

Misc.Civ1.No.6633,/2011 :5 filed under 

Limitation Act read with Section 260%; of  Tax ;%.cV:;"'--.__A

praying to condone the delay of 1Q€3§"d'ay$.'..A .; _ V " .

Misc.CvLNOs.6632/20 1  and 6533 x29  ::{¢n9::ng; 53 fat
Hearing on interlocuiury Appii€:§3;'tiQI1 éizis 'd..ay_, Sgibhizhit J2,
mafia the f€)1.10'W'iI1gZ  -- .' « 

Heard.     V' . V

2. T1iIa:;*re__ fhese two appeals. In ETA

3510.381/2

Q10_’ thvefe_i’S .’d»eié;3z4Abf 1081 days in filing the appeal

_._ané i:”jgETz3′<; there is delay sf 1082 éays in ffiing

Bfi{)7%:§'1_ {fie appeais &I'iS€ out ef thfi C{}Zf373I3".'iC+1'}. erder

gésééz-E' §§'2' ".ijhéT:=.uincsme Tax Appefiatfi '§'ri'Bu:1aL Bangaifire

j B€:3;c§§; B?'é;;r;':§9§;E@r$.

I ‘ “‘is-@131: €5,535 mafziar xaag §{}S§€§ ‘bfifare ihis Cgsuri an

___ ‘ 3@4V;;C1?.2@1 1, netéae was issufié 5:8 the respandemi amé rewards

6”?

\

K V”?

‘M3

were sailed far fram ‘aha? Income Tax Appe11ate:V.”~§’_ribuna1,

Bangalare. Records have been receivad, L83’.§’§}€9(Vi– :C(} 3;IIIS€1

appearing far the appellants has aim

c0mmun.i(‘:ate{:I ‘:0 the appellants ;3:t:3 ‘th#:_r£:f0z;”e

to the averments made in the affiflagrif’.fi1ed $iup’p3§€”‘Qf”the
applicaticm, we hoid that su’I’§i.<:§'1ent cagufsej vfjgfidne out £0

condone the delay an peiy*::nen_tV'§f'c<:$§st,.'

4:. AccordinglywMisc£91.NjGS;'€:£3.32}'2iTf§f]:'»'i" and 6633/2011
are a1l0Wed.._ -._'i;I:i§:v 'agvfifiéais is condoned on

payrr1€ni___O_f The amount shall be

deposited bef0rév"iriis"wit1iin six weeks from today.