_ §x
we ‘THE HIGH uoum’ or KARNATAKA, i:iA£%GALUR.i:}*,
EATED TPHS THE 2213? DAY OF APRiL.
PRESENT 2 V’ ‘
‘rue: H{)N’BLE MRS. .}US’l’i(}b};l\!§}\§’%d!.£_L#A t;:T2:§é;1;;,;w;:;g–.i’.w
AND . , A , . _
“i’HJ:3 H()N’l:$L§:} mes. Ju:~.:’e–>.g’§;::«;’ av”. NAGA£{A’i’*3§NA
MISQCVL.N(}S.524E3f’i}§»§_:EEVVEZSU/«2G{}9VAv’V:
smgtafiagz >3 BETWEER 5:1: ' ' '
1 1).: <)ss:.i;§(:i;Mr:-'1'Ax
(gm. i3L:!,L.Dii\é'{; '
MANQEALGRE '
2 V afar: .§":;;::i;4*:'. gjamvmifur' mc.uM1:: TAX,
SPPLCEALRANGE,
C2»,-R.i3UILfiINf;"':;*' '
A"i*mV;.=a:2A,
V' " ~ _w:A Ns3A m.RE.
~.xw mnxwémflmm
(1:53?-.Sri:__’Ivi -.v*’se;sHA(;HALA, ADV.)
1/ . VL
ARE):
THE KAR£’~lA’l’AKA BANK L’l’i).,
HEAD OFFICE, 4
KODIALBAIL,
MAN (:’rAL{)RE:)~5′?5 (393.
~ _
‘These M136. CIVIL T’ _ ,1’§€-gctian
of the Limitation Act 1’/W sect1’on”l5b1″ ‘of
2609:; Qftha Income Tax Act: .. ” VV
i) To condone the ciéiav in thc’é;p;’riig;ati(}n ;
meal} 111:: crder 13.1 1.2003. T:_indV”pcrinit the:
applic:a11ts–appc:Iiants . jtcs ._c:ompij,z_ ‘With file ofice
objections in” the o£j11sfice;”a1}d
1:) To recall thc§’b1jr;i’e19*d::it§:d 12,003
2’ i ‘h¢34é:£iT’ g on for orders, this
day, Ml#3NJ€!i’..A made the follcmring:
‘V6RDgg
– ” Qivn 1$i’£$é;.5249/()9 ass 5250/2009 are allowed
I delay in filing the application for
9 Accoirciingly, Appiications are aflowed
-. ‘/_
recaiiing the order dated 13. 1 1.08. Appeal is restored to
fiie.
2. Office to vexiiisr regarding compliance and.-4j1i%§i:–«_:1ii”1.,§:
matter for admission aflzcr summer A