SN THE HfGH (30:33? or KARNATAKA AT RAr~;A:.A:%§§Tax},:sz§
AI§E§”‘ N
THE H(}Pi’B’i.F1 :§zsmI1;s’r1E:«r«:_ B($PAN;~:a, §
WRIT Appnaig-#0, :>.S’2:.7;ir<.ér;{}§a=. {'MAR)
BETWEEN: '
1 CSENDLQ
W :~z<3':3;:.3s;;_3;:=v+.»%:-_%_ ~ A
::§3ai;S1'R§a.-2, raw N « ' – ._
§€§§JAd§N1'3;GA§?'*-u __
Bé;§\'{§.:Ei,GRjE:_56G'{'s4i%–..__ "
QB? 53 ITS P£aETT"BsEER_
Vsfiisn '<:=.§:;:1~i.§<;a * '
– ‘s5::’:s%s <3E;NE<:zi*"'
A ?,:*=m*:~3_E'2~3._
" » .:y§;.$:(;,V'.";%'§N£1IA LTD
;~'s<:a§s5w1:;f:,–~£r amen
; "1~¥EsHvfAr~:?HPuR INI}US'i'F:iAL SUBURB
BAi*iSA§'..v:)RE–560 G22
4. “:42
3 M_K 3i{L¥LKARNi
” n .«__FAk”~i’%’1{1G{){){3WN 1;-:::’:;-m.re<31§
_ 'MfS.C.S.¥NE3IA, 9f2C3§
' ' -STE CROSS, GORUGUNTE PALYA
YEZSi{VANTHPUR't SUBURB EENB STAGE
BAHC3.AL€3RE–56O 1322
4: TEXPORT GVERSEAS
NCA86-«D11, :1 mzaqa
-131
NJ
YESHVANTHPLIR INQUSTRIAL Susi; RB
BAN.GALORE~56£) 022
REP 33* rrs PARTHER:
SATESH GOENKA
SAMEER EXPORTS
N{):86″E}{ 1, II smcza j;
YESHVANTHPUR if-¥DUS”i’F3IAL Si?-BURB
BANGALOF£E~3t3O cm
REP BY yrs PARTNER
smsp: GQENKA
RKCHA’I’URVEDIg”~._ . –
SENEOR MANAGER mzancsa aND~-.A$c<::UNrs
TEXPORT GROUP :3}? CQ'Mi¥£xNlES_
N.§?A}”I-113 85 PATEL 85 ASSOCZEATES, ADVS)
I
A£L?I§iT’ii§NAL DIRECTOR GENERAL
LEEVRAECTORATE OF.CEN’I’RAL EXCISE
INTELIJGENCE, ZONIH. UNYF
x ‘T ~._BAN{3ALORE
-it
‘ “THE GOMMISSECINEI? OF CUSTOMS
CENTRAL EETEVENKEE BUILDINGS
QUEENS ROAD, BANGALORE
‘2. Thare is :10 need to azivert to fhfi legal
this aypeai fbr the aittlpiae mzasan that the H
Jurigtt afixitr admitting to the: I’t’.¥i.°iV:?}”¥’£i’;–~.i”§3(?f!$
1mg~t=:d in the Wrif. Fetifinn :»md- far
paragnapim. 8 to 12 {if the {}¥’€1t*,VI#,”.:(iV%:(;”V:§’§’i”kt’,”(i: to ” V
the discrrefinnatjy pnW§r..r§§z1f’enjnd i1i{I: under
Articles 225 and 227 f;f t”hé;–_f?};in:§ii{§’;:j£rn_ of India afier
dimttfing the pet_:%i.~&»¢}neriii”‘sa–:£i}:Iiit_f¢§:1§f Show (‘£11545
notice éznd–.al:~;o -giwmtle the remedies; avian with
regard’ to {fig appiicraticm filed under Santinn
by the Cammission hnkiing that the said
‘mat. n1aint;ainahk=,,
.¥5§a??2ii find any reasmn to infatfete with the View
takzzfi ifiamed Sing}: Judge as the atithofiiy is
-»1’£xpzirzéxi _§,:”; 6-atanuine thxsa Iiahifity purmxsmii tn ‘show crmxse
Thttrefnre the nrfiei’ Hi’ the learner} Singit: Judge
V’ gréiniing iiherfry to the apjiiffiani to stibmit rtfpiy tn thfi Shaw
N]
(Tatum notice: is pcrf’e{:t_1}’ in (rider, The smne does rm-“:t jc;a_’ii fléf
iI”:f.f§I’fftI’i?T¥Cif’: by thifi €To:3uI’t in exerttise of :a§ip€4I’t+2fe”
jzlrimiicfion. Them is no specific quesfiofi _iaW
far Cmmideratinrr befom this (}r:_urt. .f:..h’t:
is devoid of merit and the sauna fi’i:=:missé=xi_.