m’m1:; mm: uoum’ or’ 1«;A1eNA*:’A1iA, BAN(}AL¢{.;}”iw:IT:}’$.._v
QATED THIS THE 2113? DAY OF APRIL_,..é.6d§w’_’if: E .
Pi-El:3Si:3N’E’ V. > ‘
‘l’His} s-10rmu:; MKS. auS1’1ci.é
AND . ._ . ~. «. . V.
Tkiial HUN’BLl1Z MRS. _;;;.v§”r«:A§;A’RAE:;HNA
MISC.CV’LH.aN-OS. ‘($3522 1; 0?;
iii
pun
ssfifipfizgfi –§ao.5sii7/21108
BETWEEEE; ‘ ‘ V’ ‘
1 Vv”1*14{i:%;’Ae.:£;:M:9i:i§§;~s1§>:q’}5;s< oi§"iN{;uMu-'1'A2;
":C.i?{.-I3Uii.,{}.l_N{7%' " –
€;}Ui§:.Ei\ii:$ I<aai:;*,;1;);._ '* _
BAi$IGALG§2E"';' .\
2 5 *':'w:; ASS'1'C£)MMR omM;uMb;'1*Ax
" s:;_n<(_;L1:; ~ «
<'?J.'AR.BU'ILD1NG,
~ QUEEN;E3._ROAD,
' z3A§iG.»;i..,Q~RE.
‘ /5} PI~7E4A/-I Affg.
{fly 3:.-.i;_ 1m V SESHACHALA, Auv.)
9.333:
SRl’.NANl’)AL.AL RANDER,
PROPREETOR,
M/S.MAi~IALAI<ZSHMI ENTERPRISES,
No.3 1, RAMANNAPET,
J.M.ROAD CROSS,
BANGAL()RE~68.
%% «IKfiSP0NDEmTfT,f
‘!’i:1e:.=;e MISC. CIVIL «’-;a1*:éV.ti1adTu;iLfiié1 ‘sc§i:ti6nV5
of the Limitation Act r/W 15; of (;P£L=,__rfw. siecttien
3260A of the-. Income Tax Act: V ” . V
I) To co11doi:e._the«’dci£t_v fizz ti:1e°af5pii<xat_ion to
recall thc'o:21er'da1i<:Jifjt:;*s1:ice; and
ii)” – _ fqfo ‘ t§:1§5’-axtitiftiaiicd 17.11.2008
‘R1634: coming on that orders, this
day, fim2″égl£.A CHELLIJZ? J, made the following:
” W» %%%%% QRDEE
N0s.52’2U_/U9 85 5231/09 are afloweci
.’ the deiay in filing the application fer
recai_i ing. Accoltiingly, Appiications are allowed
recalling the order dated 1?’. 1 1.08. Appeal is to
file.
2. Office to veriifv wgrding
matter for admission after 7-1′
% ”
<,%ATud99
Fa
Judge
-._r\.J£.J
3*