xx was 3193 Count or Kannamaxa, BANGALORE } <_ DAEED TRIS mun 20th 95: as ApnxL,_£éo§ ¥§-f* ynnsznw __M, THE HON'BLE MS. JUSTICE Mmfifififik c3EL:U§ F,':~ AND '« mum nox'BLE MRS. JUswIéa B¢v. fiaaénfimsgn M:sc,f¢vLfs§5/299$", :gcdag7TAx.A3P§AL~$c§a5?}2oo7 1.
TEE CQMhISSIGNER G? INCOME TAX
C¢R;.BUILDIN$ M”
QUEENS, ROAD ‘
;BANGALORE “‘
V” wax Ififiaufiwfihx ovrrcza, {TBS}
,- c_R;’B§:L§xxG
–A*»QUEE§S Rona
, aggaaxpkx APPELLARTS
‘ M
f,}2y,sri”: M V sasnacuana)
, /V
r
/ .
, ‘
AND :
M15 THE ynxuraas (MYSGRE) P LTD
NO. 75, M.G. ROAD,
BANGALORE .~”~-_ -jRESFbHfiEfiT_’
misc. CIVIL is filed undef_$e§tiofi $”of tie *
Limitation Act J:/w sec-tion’ ofCPC. §.g;eeti’bn
2603 of the Enccame Tax Act
I) To <:ond.oné.«"'-. V:{:2_1e:~ filing the
application Wt$. :é§€@l"a£héf 6rder dated
2G._12'. 2l?.G'? u 't12.e app1:i..c.ants-
;pp%;l§§:s*_t§'_c6mp1y. §i£h the office
e£é:,"E;»§,o:iVéa' ififttéérest of justice;
and}
zz§F To regg1i,£h§"mrdex dated 20.12.2007
,,.*fif}:is. coming on for orders, this
°.Vdgy, mAfi:fiLgkgHELLUR J, made the fellowingz
o R 9 E R
AA ? M.isr;:. Civil 565309 is allowed condoning the
in filing the application for recaliing.
$s;:;%ordingly, IA II/O8 is allawed recalling the
order dated 20.12.07. Aypeal is restQté&g tp
' sile.
office to verify rega$$ifig’a¢mpiiéng3 “$nd«
list the matter for Vadmi§siafi af??§~=5fiée£=x
vacation, 2009.
Iudgé