zn mam KIGH counr 09 KARNAEAKA, BANGALORE * DAEED THIS was 20th BAY or APRIL, 29e9; jfy . PRESENT THE HON'BLE mas. JUSTICE flfiNJ3La,cgELLflR_" 'I
AND .
‘THE HON’BLE MRS. JUs§§§E_3.§LVnAsa@ar%fiiW’5
:\»IIsQ.<:VL.V_e5§iA';;4.343'9.. '
INCOMEV!AXrfl3§EB$"§¢¢é§9{é§5§
BETWEEN
czNT3AL_cI3cng= *
c R.BuILDIxe.' "
guEENs’aoAn-5
¢§ANGALORE”«-M ‘-
1 23% csmmmésiefifia cf xncaua TAX
.A2. w§$Vna?fiw2 comssxonmn 0? xncoma TAX,
*__CERm3ALV¢1gcLs — 1(a),
-_3ANaA;gxg~’ APPELLANTS
“‘_(By Sxi»3’m v sssnacunzay
A} fl/s. aaxsons IKVESTMNTS P.LTD.,
‘ ?5–76, COMERCIAL smnzzm,
Baxaanoms. RESPOflDENT
\/N
MESC. CIVIL is filed under section 3’5: tfig’_
Limitation Act r/w section 151 of CPC 1*.f§v* Vse_c:tion_’1
260A of the Income Tax Act ‘J30:
I) To condone the d£fila}(_4lin”.iT .l
application to recall 7__the <~:;d.e.,=: ldaltadg
2o.12.2oo7 and. permit 'the igpp;:¢an:s4
appellants to "comply "w.ji.th_ Vthé.__'"cff'ic:e " V
objections in the; 'interest 'of jgzsticeg
II) To recall tn§_p:de; dated 20.12.2097
This Misc,' Cvlcoming :V,on.l"'fori."orders, this
day, MANJULA J,» "tI_aeV following:
'*».gi§i§«E.R2§*
"Ci:v_il is. condoning the
delay l;Eili«n§*'V':'it1ie'.._::V$.pf.:lication for recalling.
Accord.inglxy*,.Vl IA allowed recalling the
2"0T';«1.2_…C-v?. Appeal is restored. to
A'c£iie,_ _v.–
~. verify regarding compliance and
_list””‘the{inat’ter for aclmission after vacation.
Ehi/53
Judge
simfmq