I
IN THE HE-EH COURT OF KARNATAKA
CIRCUET BENCH AT GULBARGA
DATED THIS THE 241" DAY OF JULY 2008
BEFORE
'ma Honms MR. JUSTECE N.K. PATIL. [
wan' PETITION NO; 9110 of zone (c;%a4I%--",%.%.}... '+'%'-%~'~&"si§ _
BETWEEN: _
1.
MOHQSADJQ 3:0 MOHDAFZAL.
AGE: 56 YEARS, occ: PRGPRIETGR,
SRi.A.K.INDUSTRiES, SUPER aema. '
SHED No.2, KAPANOOR, KS8':DC~,--. _'
WDUSTRIAL ESTATE, GULBARGA. *
Q « .F?E"€1f:oNER
{BY SRI. PRAVEEN Kumsfikfiuxofe,
AND
; Sr? Jr, 'V
A I 'opp: KB.N.HOSPl'¥AL, GBLBARGA.
, ZQNE Nd.2, - V -
as.) aNnus1'mAL ESTATE,
.. V THE 303:4? DIRECTOR, DEPARTMENT
oF"i<;mNAIA'KA, ' '
say rrs sscsastaay, DEPARTMENT
oi-ff uNuu.<:muEs-Ahnaccwnzsnce,
M.s::,.8uu_na2~a<sV, a.A_m¢.ALQRE,
THE <iH--a.s_sF MANAGER;
OFENDUSTRIEES AND COMMERCE,
._ ;D%VSTF_<v:f3_T'!l§i')USTRIES CENTRE,
' M.s_.;<; Mu ROAD, GULBARGA.
' "rH'E«ASSasTAm' GENERAL MANAGER,
KARHATAKA ST ATE FINANCIAL
CORPGRATTON, KING CONWLEX.
RESPONDENE
{BY SRl.S.S.KUMMAN, A.{3.A, FOR R-1 8; R-3
SRLGURUDEV LGACHCHINAMATH FOR R-2
SRLVINAYA KUMAR G-.8. FOR R-4)
2
Off'
THIS wRrr PEFITION Is FILED UNDER ARTiCLES 226 ANU227 OF
THE CONSTITUTION or INDIA, PRAYING TO QUASH THEMIIa:.I?L"I<3NED
COMMUNICATION DMED 10.10.2004 iSSUED av THE_"aTH.lRD
RESPONDENT VIDE N0.J| KAI K; cu; KAI 00.0.; VIBE
ANNEXURE-E AND OOMMUNIICATION DATED oz12.2eo_¢.– ‘ray *¥’._HE_
THIRD RESPONDENT ViDE NO.Jl KAI K; GU; KAI ooA;._DI+A~;c4:c5I5531. * I
VIDE ANNE-ZXURE-F. . ” –, ”
TH1S WRH’ PET|TiON comma I¥cR«.vPREI;:InIIIsIAI2v.VHEARIiese 7 V
IN -13- GROUP. mls pm, THE COURT MADE TH-“E FOLLOWING: ”
Petitioner, of the
impugned 2004 vide
bearing i3HA04–O5, vide
Annexure¥i:”:p_<«.. dated 30-11-
0515531 by the 3"' respondent,
respectively, instantwritpetiho" n.
V. '; A mt that. petitioner had earlier filed
this Court in W.P.No.21292I2004.
seekirig aj' it ' n, directing the respondent to issue
tax exemption certificate to the petitioner at
of 30 per cent of the amount invested on plant
p machinery and to recommend for the |.S.I |nstItut' e
3
and issue an l.S.|. Certificate to the product of the
petitioner. The writ petifion fiied by the pefitioner had
come up for consideration on 16″‘ September On
the said day, flue writ petition filed by the
disposed of, in the Eight of the submission.’
iearned Government Pleaoierg’ 7.
respondent met, if the petiijonerifeffiies ttze
prescribed proforma, after of..offioe1V§objections,
the same shall be respondent, in
accordance iaw;”-.– the said writ
observations by this Court,
pent” the eppiicetion in five
ontier relevant provisions of the Acts
or guiwlinw issued by the
authority, seeking exemption, as
referreti-ebiove, hes submitted his reprwentation on 7″‘
so 2004 under ‘Certificate of Posting’, vide
‘7!Annexure-C and has aiso sent a reminder dated 2″”
November 2004 under ‘ ertifirzate of Posting’, vide
any reasons or recording flue findings. Therefore, the
impugned communications cannot be and
hence, the same are liable to be set ajside;,.:__Vthe
threshcid.
5. Wsfiwout expressing:=..an){-Aicgiiniaqncn’fi1’ec..’@:3{iits ”
and demerits of the casa},’«–..,}hev”‘-§.né.tant”.i§’3’i§?i*<~£J9t?§ion
disposed of, with theroiImgi:ii;jij::ireqfiohs:i A 1
5) The mam filed by the
”
ii) H '_ivm.;$agh_éc dated
" bearing
nnnn ';sl1c.;3i3.i{Ei..i§-GU'.'i<Ai'.bONSAIDHA.e4-
% 30-11-2094/02.-12-2094,
– bearing’ ‘::””–.§ic.Jl.KEl.KGU.KAi.0ON04-
Tvide Annexures-E & F,
issued by the 3″‘
. V fezfipondent, are hereby set aside.
j_ matter stands remittw back to the
V. i ‘ 3″‘ respondent to reconsider fine matter,
afresh and to take appropriate decision,
in accordance with law, after affording
reasonable opportunky of hearing to the
pefiticnar and dispose of the same, as
L
7
expeditioueiy as possible, at any rate,
within a period of four months from”
date of eppiication to be ”
the petitioner in the
proforma, as pfravided i’ ‘V
scheme.
iv) The petitioner»hefeiii’ie_”pem%ii’eg re} .
submit his eeorriplying with five biyi 'the" effice of the period of receipt of emmmee
v)€ .i:i2ir<:§i"':'~'i.i_*e;:s*;p:3n£':'§ei§t is directed to
""" H – .. proceed furfiwer in
directions issued by
referred above.
Sd/-
Judge