High Court Karnataka High Court

M/S J R Duralumin Alloys vs The Member (Central Excise) on 18 November, 2008

Karnataka High Court
M/S J R Duralumin Alloys vs The Member (Central Excise) on 18 November, 2008
Author: Deepak Verma K.Ramanna
 " ;=_ss'rs.)' ,

IN THE BIGH COURT 0? KARNATAKA AT BANq5:k)'R'%E%j: u A

DATED THIS THE lam my 0? NOVEMBEQR    

PRESENT'  

THE HOINPBLE MR.Jusr1cE":)E:§ PIxr%%%%%    
THE HoN'BLE;..MR.Ju%gTicE'K._RA:\}1Ams;A_7
WRIT APPEAL  1%':*A;;i:>_¢.'(3o7.

BETEEQ

M/s.J.R.DuRALL:M*:N.;AL;,QY'S.* *  

{UNYF 2;, SHE13T.u;).1, 's$1}=RvEY'-No.43';""
:<:ENcHANA.H_.aJ,1,1'z3,RAMA,=.._  « '

R.v.NIKE'mN'    ,

am MILE, KENGERI HOBLE,' "  "

MYSORE Rom, BANGALORE;-.59. .. APPELLAM

..;t§?3§' F'~sMT.r$zs;:3a:§1;N1¢VsUNDARAM, ADV. FOR M/s.SWAMY

1.

TE!E”3)IEMBfl{i1?V({1i?3I\”TRAL Excsssy,
CENTRAL Vaomo are EXCISE mm

* VcUs’roM..s; .1sIc:’»R’1’1-1 BLOCK,
NEW DEL}i£:

‘ ‘.2._’i’§:i_E COMWSSIONER 0:? CENFRAL EXCPSE,
_ *_Bfis..NC}A’¥..ORE III COMMISSIONERATE,
{3.R:}3UIL{)INGS, QUEENS mm,
T , ‘*3A£*IGAI,ORE — 560 00;. .. RESPONEENTS

{BY SR1 VIJAY RAGHAV, ADV. FOR SR1 ARVIND KUMAFE,

ASST. SOLiC’.i’I’OR GENERAL}

itiii

T1-as WRIT APPEAL IS map ws. 4 OF THE KAR2%:é3rAKA
HIGH cove’? AC’? PRYMNG TO SET ASIDE THE ORDER §>A~3s:§:;3– 1;»:
THE wan’ PETYPION 140.3990/2007 warez) 15/:3/2ooz.~~–. . _ .: , ‘ ..

THIS APPEAL COMING on FOR HEARING: ‘rH:$ ‘ bAi(._ ‘

DEEPAK VERMA.J., DELIVERED ‘1’?-IE F(}I,§;{}WIN{“x”:”‘ ” = ,

JunGuEggf

Smt.Pa:dn3,ini

behalf of M] s.Swam,y Associates Sri Vijay
Raghav, learned oounscl uf0iT Azvind Kumar,
Assismnt Solicitor AGcncraj..fo:if A . \

Memd by Icamcd counsel for the

appcliant that with the passage of time,

the has rcnfdcrcd infmctuous and thcrcforc, the

Prayer accepted.

_ ‘%”‘1?t;e;% is accaniingly diszmssod” as having been

V VV _ rcndéfl V-._i1ifiw.§€:tuous. Partics to bear their respective costs.

H N ‘T ifficmq sfanfls closed.

Sflfii
Judge

5&5
‘Mars Iudge