High Court Karnataka High Court

M/S Mamta Exports (P) Ltd vs The Joint Director General Of … on 25 August, 2008

Karnataka High Court
M/S Mamta Exports (P) Ltd vs The Joint Director General Of … on 25 August, 2008
Author: Ashok B.Hinchigeri
penalty amounts te the Appenate Authority within__A.:;§§é":'}fi&;;:n§§*;s.x' 
from today am thereafter make an appligatipn  "
respondent Appeliate Authority for the:'»rest;3E§ti;$'n.'oi'::'r{§$iiV§§..a.i."cfjA.

its appeal. If no prewdeposit is rfiadg véiathiiiw one’v:v’IV9r*aV:;_§§z.t.hVV
taday, the impugned order ;:=assed i_l::i’y<V',v:_t£~.ue3 sé¢g«,;§d 'jAAr§té§pondent

Apgeilate Authority attains "

5. This Qetiticn §3:’d.!sp9;$ éd:’ef§. l§ :>.:c–r:1V-ér to costs.

"I"      sd/-
  *    % Judge