High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Processor Systems (I) Pvt Ltd on 20 April, 2009

Karnataka High Court
The Commissioner Of Income Tax vs M/S Processor Systems (I) Pvt Ltd on 20 April, 2009
Author: Manjula Chellur B.V.Nagarathna


:’=2′ §$§_:§sQmE wax ogrzcsx

“< "XE? 3&1 2 M V sasflacsaga}

' "m%"a

xx THE HIGH counm as KARMATAKA, 5A3$AL§§fiR #' '
nammn $515 was zeth max eE_g2gii; §§§§A ;
yaasznw V t A 'uVt :

yam HOfi’BLE gas. Jcéixgg fiAm§uLA’¢fi$;a¥a
mm
mam HGN’BLE fifi#;TJUé¢3¢§”B;¢:*¥AGARkTKNa
M1sg, :vfi§V§5?fé0ég *
:”:fi£§fi2im§x£g§§a$@Rfip;é41/zoo?
BET%E$R”w-ThJ’ V’ ‘ ‘A 5
1 £33*¢amfi§$§i§E$é-§F :§comE wgx
Ceizigraé. CJL_rc;.’e
$.R-E§IL§I§G

QfiEEES gaan;

.;§é@G§L§R£»_H A

“%gan»:2g1§

-_.a:a:3Uz;nz§s
A”QGEE§§ RGAB
‘w.gA§aA§eRE ggyanzaxzs

Mrs ?ROCE$S$R SYSTEMS

(E) 9v?» LTQ., ao,2é

cxgsszc BUILBIHG

RICEMQEB ROA§

BAfiGfiLGRE RES?QRBE§T

VTT~3;_i.. st_Vthe nusztuizar for achnission after vacation.

xxsc, cxvxz is filed unéer sectiafi’5.§£”t§é%

Limitation Act r/w section 151 of CPC-§%w’séctiofi~u
250A of the Income Tax Act To_:»~~ .. ‘ ‘ ‘ ”

I) To aandone the delay
application to recall the ‘nrd:e.rI’.A, dated
:o.12.2oo? ana. pernfiti the- agp1ica$tsr–”
appellants to c:ozr@l~’§ “with ‘th’e».’-of£;i.¢.e
objeations in the inter;e3j: of ‘-j1;sti;i:e ;

:1; Tc recall the ¢ragz agtéd ié;12 gee?

‘zfhis Misc. V’o’::e;i’:ers, this

day, MANJULA CHE§LL’1§§.L,V-J £.>1ade'”‘the” _:_Eo.11c~wing:
…. ..

Misc. €?V9″«;;§-…_;,3,1;awed condcming the

delay in filifigé th¢”[a;§;;éét:on far recalling.

,A:v:erify regarding aanzpliance and

361/9
‘udg’5

Sd/-Q

.€’v:ak/2$G4(39