High Court Karnataka High Court

Nagaraj S/O Ashok Guttedar, vs Excise Department, Sub Dvn, … on 19 December, 2008

Karnataka High Court
Nagaraj S/O Ashok Guttedar, vs Excise Department, Sub Dvn, … on 19 December, 2008
Author: S.Abdul Nazeer
 £.UUKl 01- KARNATAKA HIGH C0112?' KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HSGH COUR

SN THE men coum or KARNATAIRE % V    
was Harem am. Jum¢s.8Q"ABDfin !£;zpEmn
wan' irmzwrcm fie.   tmxczsmy

BETWEEN:

Devayya    b    V.

8/63. A1na}ay3*e2.Vfjm€'.'3cda.?   «. '

Age:    
Occ: Business   

Dist: Gulbaxgaéé   " _   V.  PETITKONER'

(By Sri;  uplabniéx, Adv.)

 r   --Dé;'{)ei;11ncnt
A  Sub.---Disfgsion Qficc of Excise

    s  Dcvgiuty Commissionczr for Excise

V' ,_ éifiulbarga

  Deputy Commissicncr for Revenue

Gulharga  . RESPONDENTS

, , . K _ W
(By Sn. Malhkaxjun Sawizr, r-1L§CC{ 9)

” –“””” ‘V’ “‘ “”‘ ” “” ‘”‘ ‘ “‘*”””§.’ ‘-“* “”””‘ ‘7”-“””‘ ‘ “VI I \-*\–‘v-” V1 Iv-tnrvrslruvw I u\.n’1 uvvnl ur AMKIVHIHRH l”‘H|JI’1 DKJUKF UP KARNATRKA

This Writ Petition is filed tinder Articles 226 &L€§i2:7 ‘0f

the Constitution of India, praying to direct the :fespon<_i_i.=':£".'§s
to consider the prayer made in reply letter «T '

and etc.

This Writ Petition comm" g oi: fo.¥5'p§'Vehm1n"TT _'

'B' gmup this day, the Court 173:'.-(A: fallowing; A A " '
onm ra.%:_

Learned counsci 'tI:§e~. that the
writ petition, V' vé=.1:-iv Bit has become
i11ft':1ct111?:;$./ 5:. ‘ V

” In V”t1;’e,V submission of the learned
Counsel ui’o;” the; writ petition is dismissed as

having becoméfixfiucvmous. No costs.

Sdii
Iufige