High Court Karnataka High Court

The Commissioner Of Income Tax vs Smt.Gangavva W/O Irayya Hiremath on 9 March, 2010

Karnataka High Court
The Commissioner Of Income Tax vs Smt.Gangavva W/O Irayya Hiremath on 9 March, 2010
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BEN H AT
DHARWAD.  

DATED THIS THE 9"' DAY OF MARCH 2001 I 

PRESENT

 

THE HON'BLE MRJUSTICE N.R.pAI~II. v   0 3
A1\E."L)- A      0
THE I-ION'BLE MR. IIISTICE "S.REENIVA:SE'_AGV(§WDA

w.A. NO. 6264.6273;z2o09l{T§IT)
Between: '~ 0  i   ._

1.

The Commissioiiiiof If:.cOi’1TefTéiX,..l *
C.R. Buildi:Igs,.__Qu.e’ens Ro_ad.,_ Bangalore.

2. The 0′ ‘ ‘
Income Tax~HQ,V Qpposi.te”to_ Civil Hospital,
Dr. Am-bedkar Road:;.Be.l,gaI14m—-590 001.

3. The InconTe”TgIx Qfficer,
Wargd–éI,Baga1kot.’ A.

V lllll H ~ Appellants
(B’y_VSri:VM ..SlIeshaChala, Advocate)
_ .4 Smt.llGaVI1′,gaV\/Va w/o Irayya Hiremath,

_ . é _ 0. _”A_gricult’urist, Aged about 66 years,
” “«.”‘(dele”t_ed V/o dated 17.04.2009)

A/~

2A.

2B.

2C.

2D.

Shri Gangappa Hanamappa Shirur,
Since dead by his LR’s

Smt. Yankavva w/o Gangappa Shirur,
Aged 45 years, Occ: Household,

Shri Shivayogi s/o Gangappa Shiru1′:,'””
Aged 25 years, Occ: Agriculture. 1

Sri Suresh s/o Gangappa Shir.u’r,-
Aged 23 years, Occ: Agriculture,

SriAraVind Gangappa.Sbirur,_.”d’W’ A _
Aged 28 years, Occ:Agi*iouIture,i-f ‘ ‘
P.A. Holder of1Ato IC.H_V_” 1

Sri ”

S/o Shivalingappa-.K:oti’, Agri’e.u_It’:1ri’st, ‘

Aged about 555ye*ars. ‘ ‘ ‘
Sri Ha.ouma.ofh’vSb..i_\_ra}ingappa Sangati,
S/o Shivvalingappa’ .. _

Agri culturi st, A aged about years.

Sri .,S%}ii’ddappa nB’aVsa;VqpaJ:.’\/ieti,

” . S/o~BVasappa Meti, Agriculturist,

ab_out’65″y.ears.

.SriA.BasaVnago}1Vda Mallanagouda Patil,

S/o”Ma11_anagouda Patil,

Agriculturist, Aged about 45 years.

” id.’ Sh_«iValingappa I-Iuchchappa Agasimundina,
._ S»/Vofluchchappa Agasimundina,
” Agriculturist, Aged about 67 years.

/2/.

8. Smt. Yallavva w/o Gurappa katageri,
Agriculturist, aged about 65 years.

All are residing at Salagundi village,
Bagaikot Taluk.

This Writ Appeal is filed 0/3 4 oliheaamaaia ..I-Iig}i:i:”Ci$i1i<t

_-.. ._ , ' 2 .Re.sfpQ_ndentsu "

Act praying to set aside the order' dated "l.7/O4/V2C:O:9'

6240/2008. 0 _ "

This appeal coming forlvrl’orderjsiiithis da3iri,i”‘Ni.iK.Patil .I.,
delivered the following: A’

This case is«’cia14le3.i,.o;01t’; :.l_*leiithe1*«”tlie’ appellants nor the counsel
appearing foriappellants3i;:,:are”*present;””~Iti shows that they are not
diligent to prosecnte thefease;’ the appeal is dismissed for non

prosecution,

03%-if-§éc
jffiqs

séiz
3%/$93