High Court Karnataka High Court

Sri Nataraju M Kasetty vs The Commissioner Of Excise on 9 June, 2008

Karnataka High Court
Sri Nataraju M Kasetty vs The Commissioner Of Excise on 9 June, 2008
Author: D.V.Shylendra Kumar
IN TEE HIGH COURT QF KARNRTAKR, BRNGflLGRE

ram HmN~2L3 HR. JUSTICE n.v,gHYLEfiBn§}Kfi3na Va

DATED xsxs THE 9″ may 93 JUNE zoos ,f 5

BEFORE

wax? PETITIflfi Nm.??22!é$03~£$x:isfi;'”f<u'*

BETWEEN

ENE

35: NAmARAJv M KASETTEV.

3×0 LATE H E xg$gT€$*”*’
aaan ABQUT 55 23535; ,:¢
mks KASETTY any sans ~'<

B E Rafifig éE:Mw$.3fi12a1fl.. PETITIGNEE

lyifii 331 E aaémfigfismgxaa, Anv.:

§§H$ uQMMIésIQnEn er Excxss
V'aTATa we KARNETAKA

£f*&EE;a$.fiF,THE cmmnxssxmnma my EECISE
~.-;K:r1m3.EAmI cfimamma
A fiIRCLE;.BENG&$GRE 2?

fafikngpury canmrsslamga my EXCISE

V_PREfiHH CGMPLEX, NE&R TUHEA RIVER
‘BEEEQE, B H KORE, Sfilflfififi 5?7E3l

THE UEPUTK flQMMISSINER QF SHIMQGA

UFFISE GE 33 CQEHISSEQNEE
fifilflfififi

SEE U K KRISHNAFPA
EAJQE FRDPRIETQR
EAPTRGIRI EAR fiflfl RESTRHRANT

HQ 186, 154, l?3, B H RQAB
KA3ETTY BUILDIfiG, EHEMDEA 57?231
… RESFDEDENTS

CW –WT Wm H*kuf>1BF>RéeRIMATH,

{ma WRIT FETITIDN IS FEZLED
225 mm 227 cm TEE §.’.*C3l»ES’I’ITUTIC%§é” Q3′ v:£§¥”:3%:$a.._”‘J

FRRYING T0 QUASH TEE IflPUGNED sflflfififl’ QT.

m.4..29oe mssnn m awE.a3:%”»%2~xQ.%%’ §£.£f”5’%fii._,3’2fl–*.’T2′.!i§
Emmm aw firm: EILE ms 1’m;E41s:2§;.*z’,z:;:<:za;«TT» a§:»:'IE3;;1.';:m$, .

mmmm, BANQALEDRE "xzzm Armw;
mm WRIT %:'1':=r:r exami.natin:>n in the writ:

Vjufii’£vdi.’v:;4t:i§f>z:i bxtzeught befoxe this fzszmri: even by

‘-izimeirz statutary aautkxesnriti-as aw:

‘ }irxd&;;z’ans§.egntly. Tbs matéwz 3.3 requimczi ta: be
…t§s.~f9:seix1’;-yea in 45. civil wait hafare the civil
fifiemzes, it :5 wen ta ‘aha petitimrw: ta

“.w:;x::k cant his ramedy ix: acaaxraanca with law

aeelaav-‘haze: .

lI£\Ili I.l\n..III.J|n\I|..:\l Idh; I\IJ\1\l-\ n

Rccardingly, thin writ §etiti§flfi” i$R

dismissed.

Pl””‘