High Court Karnataka High Court

The Commissioner Of Income Tax vs M/S Srinivasa Builders on 20 April, 2009

Karnataka High Court
The Commissioner Of Income Tax vs M/S Srinivasa Builders on 20 April, 2009
Author: Manjula Chellur B.V.Nagarathna
xx was HIGH couaw or KARNAEAKA, aAx@ALoRg3_ ,

mamas maxs was 20th DAY or APRIL, 2¢G9£;»jf; =

PRESEKT

THE HON'BLE MRS. JUSTICEi$aN@fiLA gHgLLfin,_ ,_?

AND ,_ V
THE KON'SLE MRS. J3STiG% B.VJ KAGKR§Tfifi$ V
MISC;..§.:v;;5§3I£9§~§VV"p" 1' A'

Incom,:Axfé§§E3L n§;§33f26o7

BETWEEN

1 was COMIE$I0fiER*QFmINCOME max
caNrRA;*cIRcLE,»-'
c R.BUzLn1NGE '
.QUEaNs RG39
 ' ..... .. "

*,'3 "wag fiEEUEY.COMMESSZONER or IECQME TAX
= =fCEfiTR$L CIflCLE~2{1),
.'e.R.BaiLs:NG
»QUE$Ns,RoAD
naK@ALoag APPE£LANTS

 §5y's:; { M v SESHACHALA)
;3§@'£"A
M/s. SRINIVASA nuxnnaas,

No. 17, M.G. Road,
BafiGALORE. - RESPONDENT

msc. c::v:1::s. is filed under section—{5
Limitation Act r/w section 151 of CPC r/wu section-.

260A of the Inczazzaa Tax Act TO:

I) To condone the dee:J,ay*;_-A-131
application to renal; 1:119 orgier. ‘da–.*;éc3.A ‘
20 . 12 . 2007 and ,’pe_rn1i.t._ the app15,gant;s–

appellants to cq;za_:~.«_1y with -._theu’gd£’fj.ce
objections :.i.n theL’u…_1′.nt_erest- pf” justice;
II) To recall t§:e’ o:agi%’;3.a;;*:¢§ga. ‘.u;«g_, 12.2007 *
This Vuoiders, this
day, }mNJU*I.A , t:he_’–..£9};1owing:

§’;3?8′,£€:) 9___is _’a..1.3.cwed. ccsndonalng the
delay in’ _£’i;ing”‘é:heV””—a§j§piication for recalling.

Acc<;rdi.ngly', ' i.i':'~f~ZI/'EZI8A"'.j.s allowed recalling the

2c;1'2";"c57. Appeal is restored to

€5ffi§;éxn:'I__t}é verify regarclting cotrplianae and

' 'J._ist tiuanrzgaizter for admission after vacation.

Sd/-F
Iudge

SAK4 V9403