Karnataka High Court
The Commissioner Of Income Tax vs Sri Satish Kumar S on 31 July, 2009
2%
3
Q
as
3
§
x
a
§
:2
§
fig
Q
km
E
3
§
2:
3
Q
X
fimw" WW mwmmm Wfifiéfl fifififimf mmgmmm Wfifiw fifiifim" WW Kfi«RW&"%'fi&%fi WGW fiflimf £3?'
TAX, CIRCLE ~-- 1511;, m THE INTEREST OF' JU3rz!;:1.::"_;A:§i;,*§.;* §"Q:J:'i'Y
AND
SHYLENDRA KUMAR'J., DELIVERED:'f'HE'FC3L};.O\E?'£NG;«__ V
THIS APPEAL COMING on FOR HEAE£N:3--;F?H'i'3 'D_A'{.,fi
Sri. M V Seshachala, %c§m1s;¢1 f;';)1;v'V.ii%cv§,VV§€1#3pelI&;;V1VI1ts
... revenue has filed a to withdraw
the appeal in tfie Iliaving accepted the
law as in the case of
us. tcoooA:mrL
in may 309 Im
1131mm}; . V %
learned counsel for the respondent
for withdrawal of the appeal.
this appeal is dismissed as withrirawn,
3d/-§
Judga
Jtflgfe
AN/~»