Karnataka High Court
Sri Lakshmi Narasimha Distillers … vs The State Of Karnataka on 31 August, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 31ST DAY OE AUGUST
BEFORE
THE HONBLE MR. JUSTICE ASIIOSII I3' .H1VE'41\I'VA(.?lII*fIEIA.(3vE}7_{I A A'
WRIT PETITION 1\EO.2561:;3";(V2:t"A.A_1E (E}iQA'I€§.E3.u
BETWEEN: A A A A A
SRI LAKSHMI NARASIMIIA DI'STII_.;LERS PVT.'-LT'D
J P CORPORATION No.2 19/ I1 " I
4TH FLOOR, BELLARY ROAD "
SADASHIVANAGAR "
BANGALORE,
REP. BY ITS..MANAGING_D1RECTOR
MR. J PNA;RAYA1\§A"SWP;fMY' PETITIONER
%%%% ADVOCATE)
I. THE STATE' .O}+"..I{Af.<LNATA_E{A
REP. EYITS PRINCIPAL SECRETARY TO
-I.:GOvERNMEI\ITI .
_ DEPARTMENT OF FINANCE
» .VID'HAN"A,SOUDHA
BANC}ALORE~ I
_ 2. COMMISSIONER OF EXCISE
EN KA15{NATAKA
T. VOKKALIGARA BHAVAN
. _ "_«KI'I'TUR RANI CHENNAMMA CIRCLE
" BANGALORE - 560 027 RESPONDENTS
[BY SR1 K M SHIVAYOGISWAMY. HCGP)
THIS WRIT PETITION IS FILED UNDER ARTICILES 226 &
227 OF THE CONSTITUTION OF INDIA, PRAYING”T_O–._D–IRECT
THE FIRST RESPONDENT TO PASS AN ON A’
REPRESENTATION / REVISION PETITION 2/’Z001′ PENDING
BEFORE THE FIRST RESPONDENT w1TH1N.__Ai1éERI0e __OF__
TWO MONTHS. I ” ”
This Writ Petition eoming;”:.on;”f0i; prelitriiiitirsf’–hIeaTingI” I
‘B’ Group, this day, the Ceuitt madethe fpilewiiig
0 3 I I
The petitione::3S”-._side. ‘ the I Ittrfixemo seeking
leave of the Ceurt The said writ
petition ie the rest of the
The I “is, disinisseci as withdrawn.
” ….. .. S&f%
judge
akti