ma THE HIGH c;<mm* or' iiARNA'l"Ai{A, t5ANGAL.;).:gb;
DATED THIS THE 21ST DAY 01:' AP-R1L,v.':;(§<}§ j"»":A. V.
PRESENT : .
THE i~i()N’B:Lt32 MRS. auSs’1g:r:”‘wiAN’q*i+:.i;}3; ‘V
AND I . , _ ._ ..
‘[‘Hl:) H0N’1:sL,1:; MRS. JU §s’~:?;(;s:; B4/_. :\a4§»@si§:.§§’1*’i«i;4;«
M1sc.cvL.N0s,w%5ié§§/09 &152591.:$9
mcomng A:»’1}5r;£;1,_ N§.:-.3§*i / 2003
aarwsarzi 5:f _ * ‘
1 V _j’1_*_;3m**~:i§(;1i}sgy;;s$iL:§&i:;I<« 1f«30ME–'n'Ax
c.R.* miutéiwafg %
Q:;E:£«:Na:~'jRQATD;__T ._ '
<BAN<3A«:,QR__£,',_
2 _ 'l'Hi£~ASz3'1f'{_:U§v!MR 01» INCOME TAX
3 & wamg— -71.3)
,_(:,12,.BUIL
«_ QU_Ef§1j_NS ROAD,
" _ "v.,fBz';E\i'£'iAIAJRE.
: £91993:/<A.:€\N'Ts
{$35. $11: in V SESHACHALA, ADV.)
AWN};
SRLVEZMANNA REDDY,
N05, RUBY NEST,
S.R.LAYOU’T,
MURUGESSH PALYA,
BANGALORE.
.. . :_-:<Ti+;$s1'5{):§n DE-:\i"1'~ _ 1; T .'
'1'nesc MESC. CIVIL, ' are .i'iied_ .Hntter"scct1on 5
of the Limitation Act I'/W 151'oi Ctr-'£3 fgr/W section
260A ofthc 1ncom6T-fix Acétsm = "
E) To oondonc.T_'théL-déilay the appiimttien to
recall th¢..otIk:.r dat::d"i3.1"1;V3i}O8 and permit the
_ &ipp}i_ca1j1ts~ap}i3e1l£i!1.t3. to" izzomply with the ofiee
obfiectlofis £1; 'the iutéré:"st—-0f justice; and
iii dejatéd 13.11.2003
u'i"hcs;c {homing on for olticrs, this
day, CIIELLEKR J, made the following:
_ . . . .
Nos.5:2:’§8/U9 ifs 5259/U9 are allowed
the deiay in filing the appiicafion fer
Accoxfiillgly, Applications are allowed
recalling the order dated 13. 1 1.08. Appeal is restgred to
file.
:2. 0:13:36 to veriI3: regarding cempfiancéfij
matter for admission after stmiimexj.va::fit,i€}r1′,’=:3C${}*3_, :. f