Karnataka High Court
The Commissioner Of Income Tax vs Sri P V J Warrier on 3 August, 2009
mmui or KAKNAWKA HEGH Ci.w&'§f¥- :3?' KARNAYAKA Héfifiw CQUW OF KARNMAKA Him-s COUR1 of KARNATAKA I-MGM COURT OF %(ARN.&¥A§<A Macaw mm .1. IN "um mcmcouzarr or KARNATAKA AT DATED nus am am DAY or % f % 'um I-I()N'BLE1\m.JUs'l'ICE j' um acwnm Aagxvzz-Ara 1.
The comm’ %
C.3..Bui1dizw3g*._'” i
Qumam, &
2. The Am. Co1’m::i.¢*six:ém:r”of
Circle-:1.-5(1),
A , .fS;zi;?.V.lf\_’&’at1ier.
‘~-.#28;”3h!§y’m” wmzayom,
_ V . 5*” 2″‘ Crass,
‘fifimigfiloxa-566 asst. ,.’Rcspondmt.
H'(By Sx:i.K.MaI1aha Ran for SdSP Advs.)
= (By fianding Gonna} for the: Revenue)
fifiillflflfi