Karnataka High Court
M/S Damodar Enterprises vs Assistant Commissioner Of … on 10 November, 2009
IN THE HIGH COURT OF KARNATAKA AT 'EANGALQRE*._V
DATED THIS THE II)" DAY OF NOVEMBER. '_:.-:'_'(')"I'I'I§~.' ;_. E
BEFORE
THE HON'BLE MR. JUSTICE I~I.N. :I\__lAGAEMOEEiR~_I/ZRN 'DASf-..___
WRIT PETITION No.v'2EIsE:36/2IiI>9'(T-RES} :1
BETWEEN :
M/S. DAM0DARENTERPR'1I--S~ES
DISTRIBUTORS - _ '
MANGALORE GANESH BEEDIEVS " I
2647, _III MAIN, vv MQHALLA V.
IvIYS0RE--57_0«--0:2'3 'V
REP. BY ITS _PR@;RRIE*IiR.ES'S..S' _
Smi. B SADHA;xI.A'D'E.ALIGA,"2 ' -
W0. 13 DINESI-I BALIGA. " .
AGED AEOUTS2 YEARS'. '' , PETITIONER
,(_EY SEE. I/AN_I H,n'A1D\(,_)__' ,
I. ~. " --.A_.SS"F:,E"(:.OI\§IX/IEISSIONER OF
' ,COM.E\./I'ERC'1AL TAXES
LDc--AI;vAT OFFICER A 200
MY.S__GRE -- 570 005.
1"»
av
[Q
I\.)
ADDITIONAL COMMISSIONER
OF COMMERCIAL TAXES
VANIJYA THERIGE KARYALAYA
GANDIIINAGAR
BANGALORE A 560 009.
3. COMMISSIONER OF COMMER(3.1AL._'-~ I .3
TAXES, VANIJYA THERIGE '
KARYALAYA, GANDHINAGAR
BANGALORE A 560 009. " "
4. STATE OF KARNATZAKA _
REP. BY ITS SECRETARY ;
DEPT. OF FINANCE CV *
VIDIIANA SOUDHA-'"' 7 1 I
BANGALO~RE;g.'S60 S01; .. RESPONDENTS
(BY Sri. K M SHI\;'-AXOGLISW-AM'Ia..AGA)=
THIS WRIT PI'E~TITION'I'FI.S"IfII,ED UNDER ARTICLES 2.26
AND 227 OF THE. GO;\ISTITUTION OF INDIA WITH A
PRAYER TO°DECIIA:RE'~.,TH--I;a PHRASE 'WITH IMMEDIATE
EFFECT" IN TFIE_"Ex_E'M_PTION NOTIFICATION DATED
g"'1.SA.05.2G{)7_ISSUED UNDER SECTION 5(1) OF THE KVAT ACT
?_2()U3._RV1DE_AI'§El*J.EXURE C AND THE OPERATION OF THE
'SAID NvOTPIF'ICATION TO BE WITH EFFECT FROM 01 .o4.2007
'"THlS"WI{IT PETITION COMING ON FOR HEARING-
._;-,__'INTERLOCEITORY APPLICATION THIS DAY. THE COURT
" 'V . 'PASSED THE FOLLOWING;
67*"
ORDER
Leztrned counsel for the petitioner files L’: memo see.-Ring
withdrawn} of the writ petition. The memo is piztced on regt)i*ti,u’Thwe
writ petition is hereby rejected as witiidrawn.
LRS/101 12009