IN THE HIGH COURT OF KARNATAKA, CIRCUET BENCI-LAT DHARWAD. 7 DATED TI-IIS THE 10m DAY 01? MARCH 20;~0--l' " ?RESENT TTTVA l TI-IE I-ION'BLE MR.JUSTI(§filll1§.:K.?ATI1,;" AND _ 1 A. ll THE I--ION'BLE MR. JUSTICEB. .L?.o'w15A Income Tax /-'gp_Qeal 201(l)H° Between: 1. The Cornrnis:j--:vio'ne:f--of TV Feroz Khirnj.ilf)ha;fC.ornnaercjai C-o:mple;sc",'" Opp. Civi1=i'Ho$"pita"1','~Dbr§"A'mbed:l:ai'-_Road, Belgau__rnV--59Q '03}; 3 " ~ 2. The Income Ta§A,--«V.._'l'V Ward--l',«Go_kak.. ~ 0. -- Appellants (By Sri M.V. Sheshachaia, AdVocate~absent) f-,2. N K , A ..... .. H I\/lfsl I1f§a'ir15*$l'm:fa1";i'Cotton Seeds, Oil I"ndu'et'rie's;"--A_PMC.--"Road, Gokak. W ~ Respondent Thlls..irl1c.orne tax appeal is filed 121/ S 260--A of the Income Tax " 1961, 'against the order passed in MA. No. 13/ PNJ/2009 da»1ie»d 07.08.2009 85 I.T.A. No. 187/PNJ/2007 dated 05.09.2008 on , ._ t'helfi1e*of.Athe Income Tax Appellate Tribunal, Panaji Bench, Panaji, V" _C1'is'rnilssing the appeal filed by Revenue and etc. é/A/~ This appeal coming on for hearing on interlocutory application this day, N.K.Patil J., delivered the following: JUDGMENT
In the instant case, neither the appellants
for the appellants is present. We are constraine_d~’to ..
counsel is not present nor the partyighas..appieared’*-loeforiethis
Court. However in the interest of theappellants, we’o1jde_red i;”10l’.iC’e”‘ ,
earlier. But the counsel for the appeilhantsphas it for granted
and not made any alternative.arrangernent be present before the
Court when the case is posted,:’ jvare constrained to
dismiss the instant’iap’pea]_ on account ofthe_,non–representation by
the appellapntsiiipersionally’and”‘throiigh’ithe counsel. Accordingly,
the appeal .diisrnisseidi.i’or noin=–:plrosecution.
SM
hL_u goose
353$':
f:§§GE