EVHfi3HKHiCOURTCWWQHEMHAKAATBANGALORE DATED THIS THE 81ST DAY OF' AUGUST 2O1VO___ BEFORE THE HONBLE MR. JUSTICE ASHOK B WRIT PETITION NO.256lS5/M2O10._ IEEXCHSE) BETWEEN : J P DISTILLERIES PVT. LTD J P CORP NO 219/11 4TH FLOOR, BELLARY RCAD SADASHIVANAGAR " " BANGALORE -- REP. BY ITS MANIAGINCV.EI«P.ECT'0EI? ' MR. J P NARAYAN,S'_WAIi.4Y§ " ' ' ":;..PETIT1oNER '(E35 SN ADVOCATE) 1. STIITE'OF KARNATAKA BY ITS PRINCIPAL SECRETARY To A A GC5VEg2.NMENT""' ' ~ _ VDEPIAETMENT OF FINANCE v1DHANA_S0UDHA -..IBANr3ALQ'RE -- 1 ; 2. THEE CCMMISSICNER OF EXCISE IN KARNATAKA E " 4_ VOKKALIGARA BHAVAN =_ ";KIT1'UR RAN} CHENNAMMA CIRCLE " BANGALORE --- 560 027 RESPONDENTS
[BY SR1 K M SHIVAYOGISWAMY, HCGP]
THIS WRIT PETITION IS FILED UNDER ARTICLES 226 81
227 OF THE CONSTITUTION OF INDIA, PRAYING TO DIRECT
THE FIRST RESPONDENT TO PASS AN ORDER ON THE
REPRESENTATION/ REVISION PETITION 2/2001 PENDING
BEFORE THE FIRST RESPONDENT WITHIN A PERIOD OF
TWO MONTHS.
This Writ Petition coming on for pre1imi:1aIfy._:fi-eating
‘B’ Group, this day, the Court made the following 2- ”
The petitioner’s side hate
Ieave of the Court to withd1fa.w thi_eI’petitiVo1EL:
petition is ordered to be sIeg1fIegatedI’ the rest of the
petitions.
The wfi’£’.peti’tion.dismissed as withdrawn.
” ….. .. Sfiffi
Iucige
eke I