High Court Karnataka High Court

The Commissioner Of Income Tax vs Shri M J Ramani on 25 November, 2009

Karnataka High Court
The Commissioner Of Income Tax vs Shri M J Ramani on 25 November, 2009
Author: K.L.Manjunath And Kumar


-3,
EE €33 gzgg cg; T 3% Eéfififiéfifi gy 3&§é%$¢2$
%aE§ 331$ $32 2§”§3g3 SF m%¥Ey§%§;flé§é%j *
§§§$g§%~-4′
§§E §§fi’E§E fig; ggsyiag?§;:w §§x§§§é§§:;i

TEE §QE’EfiE,§§, §§$§:CE,§§§:§§Vg%a

Efifififig %%x;%§§§§L’%§*%é$f2%§?

ggffiggfii

3. fihe $§§@iSS$%fi§$u$§ Ea$%§&»T&x;

fléfifififiiifiifigfi §§§&fis_g§é§f
E3§§giG:&A [ 3′

§§a.§Gi§:V$fim$i$§1$me§ 3%
1§§$$%?ax¢ $::§;§w§{§}§
¢fE,Eu:;ain§;°§u&$n$ Read;
,_$afiga;mxe,A V .¢ §§§$L%%§T$

5&3

A’v V§$§_&§c$te $riQE.?.$§§&aaha§a§

£C§,RAfi§g1t
. §§§:$; 1″‘fiain Raga;

“vggafitha fiagazg

“»ga$ga:are~§2= A’ EE$E§§$E§%

gaatg §rifi$9?az%ha3arat§i}

{ .5:

ffiis Efififififi fax égpaai 13 fiiafi fififififi §@@*2§§
af 3? $53 :9 aziaw aha ap@@§i gmé set asiée tfie

§E/

mgéga gasgéfi b'(t@ EE&§, $a§§a1@za_ in Efg
§$*3§13fEangf2§§§; dateéb §$§EsE$§§ fiQfififfi$n§ tha
@:§fi:’ @f’ éfia geilatfi £@mmi§s:ana:L a§fifi,$§§f:§m
the erder yassaé by the ésst. Cammigsicgeré af
Zaaawa fax; Siraiewéiié, §a%ga:§:a,:’fimV,%%h§
intarast af gusting amfi eqaity, “‘ ‘T’ 3′ ”

‘:”‘:::;s Awaafl 35: $QZ{§3L.§:§’ @324′ «§é3:;* ‘§:;&3::*;’§.g’::,§

zhm flay; m:~:$3:§§;:E:a 5. §;a3.§.,+:;.;s~;az’:}r’é<~sTt§~{:a;+:f§;:<.;:;:~1:4:;g:.:
3 :3 §§, :i;a:'» 3 é€ '§._
gaamnzze '$23.3 fi;-3;;-;-,-ed mfiallengizag :;:e

Eegality am£ &§r§eét"§§'t§@ fizfiéfi fig the trihufial

$2": 2%, fig;3~§§;.§V,;5Eéa::§f,{2'£:§§é+*agéaizeé §.2,:.2§§§k

2; Théasahfifiafiiiaipfigagtiafis af iaw 33139 :3 t%:3

g§§é&;za§a"3im:la§ té taa guéatantiai ggfififiimma af

Ea§ _§%;§%§ in Efk §$§fE§$é égggssaé 3% $3

2éQ;gL:§§§Qf" wé h&% §i5§$$&fi af §§& §§§f§é

zafiamégng" ififi matiax ta ifia §$$$$$in§ $ff:a&:

H £§§§$ti§§ haw aha gfiggggmamt ha$ ta fie gaagaé ifi

'::»é:s§g¢.~;; Qf the Esmzéimgs in qagggtggggk :2: $2215

'"a§p&a§ alga tfie fimbfiaci ggtiar af ihg §§a§&::y is

aha gam §r@pe§%§ iavéivaé in E?%T%§§f$é,

{W/.

As
‘H-3.

35 gaaaiéingiyp thig xgeai :3 a;1$w§§Q %§i%§mt

gnswaximg’ tha fiabstantiai qxaatisafi “mi *:a§* by

remanéifig tha afitax ta t§§ §$%$$i$§f§§fi3%f §§§k

frash songiéeratzam gm §h§_. 1i§%a.; ¢£. *ih$

fibsgrvaiiaag mafia fig mg :fi”ET§ §§$E§§,xVw

¢¥§&;; \< JUDGE

Sd/~.

 AAAA     JUDGE

§;;'3.§":2§§