High Court Karnataka High Court

Balakrishna vs The Deputy Commissioner on 10 July, 2009

Karnataka High Court
Balakrishna vs The Deputy Commissioner on 10 July, 2009
Author: Ram Mohan Reddy


-1-

IH THE HIGH comm’ or KARNATAKA, _

DATED THIS THE 10TH DAY 01? JUL¥,.2:f;o95If _ ”

BEFORE

THE HOIWBLE MR.JUSTIGE3.___RAM Xmemrsk

WRIT PETITION No. 1893;?”!§F_200§”(1?§X€”3IS§§:)

BALAKRISHNA :’ _ ‘
S/0 LATE M.PAN[}’§;FRANC:¥A1%4 ”

AGE 43 YEARS ” »
R/O NC).9C$S,é’2, 61?»: C§+tz:)ss.,i;- ‘_ *
K.N.EXTE_N.s10N;_,’YE::§3HwArt1:’HWRA,»’
BANGALC)E¥z’:221~., —

PETi’I’;iGNE§R

(By Sri : ADV )

AND

‘Y ***** ._

1 ” m;&:.4ijE:}=*~Ij’i”Y COMMISSIONER

. =I’_E3AE’~IvGAL0RE”URBAN K.(}.RQA§,
K BANGAE.E.é§)RE 9.

‘,2 ‘i*f;;.I:€’ mmmisszonmg OF EXCISE

” ” ‘M«IssI0N ROAD, BANGALORE.

EXCISE DEPARTMENT,

RESPONTJENTS

SMT; M c NAGASHREE, AGA)

THIS WRIT PETITION £8 FHLED UNDER ARTICLES 226

“ANS 227 OF’ THE CONSTITUTION OF INDIA PRAYING TO

DIRECI’ THE RESPGNDENTS, TO CONSIDER THE

-2-

REPRESENTATION DT. 205.2008 AND R,§’,PREsEzs:%:}é}r 1-{:;:s:”‘
mi 3.4.2009 GIVEN BY THE PETITIOENR ?Ro–:mc:E;–.’;1″—a’:’V——.T ‘-

ANNEXURE–A AND ANNEXURE- 13.

THIS 1~’>ET:T;aN COMING ON z€*=<§R :?:2.I§,r:;:.=..ARIjrésa=w<
is su.bject–matter QI"€;j\:j,ctigr:»'?'3efore a civil ceurt.

"tilts: vieiv aof C116; matter, no writ of mandamus

'-._1iés=£ner’s

‘A :t1nex1.1rr=:s–A and B. The petition is,

_ -accarfiiirggiyf fejected.

Sd/–2
Judge

“‘n