High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Spr Group Holdings P Ltd on 20 April, 2009

Karnataka High Court
The Commissioner Of Income Tax vs M/S Spr Group Holdings P Ltd on 20 April, 2009
Author: Manjula Chellur B.V.Nagarathna
IN was HIGH covnm OF KARHAEAKA, 3AHaALoaE ° 

naman wnxs THE 20th 953 or ABRIL, 2ca9  ?: ",

pnzssuw _

mam HON*BLE MRS. JUSTICE Biflscaa CKE£@$RL  
ANDTV _ i 7/ , _ .
THE HON'BLE MfiS. JUsiI§E.3.§f uAaAfiArfi§£"';

1%/1IS!C.a CVL,5%é22§n§'~-» _ _ ' :
Incofia_mAx=AppE3L"§§¢é§5{§é6§

BETWEEN

1 THE,COMMssIQ§ER ca INCOM mAx
CENTRAL crkcnag. *
c.a.BU:LnzNG. A '

QUEENS Regs"
_*§A§§A&gRE Va€~/ .....

'2"w§Ha §sexsmANT commmssronna os zncom max
-. g-csH§a3Lfc:RcL3~3,
"A"C.R{EfiILDIfiG
»,Q3EENs;aoAn
BARGALORE APPELLANTS

"~.

 f$y=sxi E M V smsaacnana)

 jA§fl : 

M/s. SPR Group Holdings {P} Ltd.,

No. 34/2, V Main,

Gandhinagar,

BANGALOREMSGO 009. RESPONDEHT

\m
VR



MISC. CIVIL is filed. under section 5 of the
Limitation Act r,/w section 151 of CPC J1'/W' section
26615. of the Income Tax Act 'Kb:

212) To condone the delay in fi1:1.ng~._:

application to xecall the orde,3:__ 'a;ia"t<';--d* V.
20.12.2037

am: pernrit the
appellants to comply with trig .o:E.fice
objections in the interest _–ci’v–.._just;i.ce;

and

11) To recall the order “:é.JJ:i;2_ §;«.:.ovo? ”

This Misc. CV1. ccxna.”2:.{g””~V..on A:E'<:~3.-__ this
day, MAIIJULA C!-IEILLIIR J, ..t1'1~:.=a foliowizzigz '

H ig .a:§..l6Wed condoning the
delay Vfi.'{.ing."'§;1:o"–~._o;:3;:-3.:i.catiox: for recalling.

Accordingly'? is allowed recalling the

20K.V12*;*OV7. Appeal is restored to

'-5;-L2.-=3. = V

f_ to verify regaxdmxg compliance and

'list t1';eV"':naz.tter fox: admission after vacation.

SA.I<L!170&-GR