High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Shastha Pharma Laboratories on 21 April, 2009

Karnataka High Court
The Commissioner Of Income Tax vs M/S Shastha Pharma Laboratories on 21 April, 2009
Author: Manjula Chellur B.V.Nagarathna

OF KARNAT

_ -1j2})i’ A.e.éyt«,;

k§L”~o.331z2tm7

‘m_r: (¢fi()’j*.;e1;rv~1’S=r’.v ()1*:!:r:;f:}gt or’ INCOME’

TAX

<3

I-.1.'

AKD:

M1′ 8. SHASTHA PHARMA LAB{}H’A’l’OR£i:3!:-3,
1612, OVH ROAD,
BANGALORE.

xztssposfl -,

This iViiS(3. own, Petition is filed unrgieir oi:
the Limitation Act rjw section 15
of the Income Tax Act:

E) To condone the dolafef “izilé .apph<'§a:!ib:z to
recoil the order dated 24. '1o.20;o?. a:c;td'pes.~n§i: the
app1icants~appollants to comply flic oifice
objections in t13é'i1V1"tevest oi'ju§tiz§e; and

ii) To the

*Fh is’ ._ comm’ g on tor orders, ttusl day,
}$mNd’EjLACH.€L£».L?R>_ J,«.__’;i1:.ide the following:

ORDEAE

‘ * _ ‘Qivii No.85()/09 is allowed condoning the

oeiay the appiication for recaiiing. Accordingiy,

Appjjigation is allowed recafling mo order dated

10.07. Appeal is’. restored to file.

(jffice to verify regarding compiiantrse and

matterforatrinission am’-;r summer vacation, — _

r\