-- W-'-'"'--"-'-* ' -v- v vv--ru vi Iwnnnninnn ruurn LUUKI U!" KAKNATAKA KIGH COUR1
1 WP1 "£454.08
IN THE HIGI-1 conm or KARNATAKA AT BA§I_G.§.LORE
DATED Tms THE 12??! BAY or-* FEBRU.5.R§fi '12£}o'9_
BEFORE: " " " "
'1'!-IE HON'BLE MR. JUSTICEmI).V. $H?'§I§?1¥§i§A.l{£IiUI1%.l§ "
Writ Pefition No. 1 "i'4;T§"4 of ' _ j
sawwmau: " 1 ' " '~ "
A. MAN.__.?UNATH,
st 1:: LATE &NJANAP?é'»z,
ACQEED may-'r 29 YEARS,
5:1:/2 LECEENSEE, 5 ..
i»;H&'i'A NC}. :27, mopamy. NC), ;
'~£AL:'%GEPEAHA§_,LI, :~.»1*;s1::-§:§2s':;sm,
QANGALOFEE. PE'E""YE"'IC3NE;R
'Mqfigx; Adan]
AND: ' ' I" ' H
1. THE~;éf:ATE:.oF.;«;p$.grqATAKA,
Q-53>. .E3"{r?'i"-S_ PRINCE? .1, SECRETARY
' « :'§'O«GCJ'siE mg: Em';'- ». . 4
E:uFj;PARTMEN'.F Q?"-:HfINANcE AND EXCISE,
_ 1.!if;*HA'NAVs«oU%3}£A',
" LBANGALORE -- 560 001.
T?~IE~.{j,OMMISSI(3NER C3?' EXCISE
, »_KARNATAKA,
= ._ VuO'%f}{:$L£GARA SANGIJA BUELBENG,
'RANEVGHANNAMMA CIRCLE,
3Ar~;,r3A1,oRE -- 360 001.
'~ 'THE DEPUTY COMMISSIONER,
VBANGALORE URBAN DISTRICT,
SANGALGRE - 560 061.
{La}
my: DEPUTY COMMI$SIONER oz»?
EXGESEE ---- H,
BANGALORE URBAN BISTRECT,
POORNIMA COMPLEX.
BANGALORE.
'\ II:-nut:
.....p-. even': '5'! l'\J"'lI\!'f\Il"§I\"\
4, WP174:"34.08
3. Notice had been issued to the :'esponde11ts_4e3}d while
resporldetlts 1 to 4 -- State and its Officers§_:éi'e:
by Smt. Sarojirili Mutharma, .1ea1~zied ¢=3;.dClitioI1ualL
Government Advocate, fifth fespond'eri£._is _:*ep1:{%sef;1'£,_ed "
Sri. Anand KR, IeaI31ed'eou;1se'lA.' ~ .
4. I have heard counsel for
the petitionexf, Smt. learned Additional
Govennnegitllflldvoeate respondents 1 to 4
and Sri Counsel appearing for fifth
1’es;_f3011dei1f;;._–V
.3. E’;t;i1}f;1issioI:’.oi” Mohan Bhat, learned eounsel for
petfijionef’ is….that the origiilal authority as well as the
V euthority have not bestowed their atiention to
‘l A reqisfirement of the relevant rules such as rules ii-{1}
and ji:’:{4] of -the Karnataka Excise Licences [Ge11e:’al
. :fC§j_11diti0ns} Rules 1967, for short ‘the rules’; mat before
the premises was shifted from the erstwhile place to the
present place, the Concerned amhorities have gone
through the procedure; that there is 3. report submitted by
‘S/o
— –W -‘- -v—run-v-n – -wt I \.-vun: vr a\Hm\IHEMI\A ITIUH COURT OF KARNATAKA HiGH COURT
9 w?17434.03
pr:::.1oI1g_ing the 81:3}? 01″ the petitioner in the ar€:;2:,_4’?~.It is for
the authorities {‘0 €11S”L11″‘f3 tllai: the orders aifti gi’1{‘r5;*;:’11:’r;’=?£3″g§m’, to
i:nn1ediate1jv if not already g1’V§:;1.a_nd :16 “take; .f1ir’¥;1″1er =-aétigfxg
’11: the nzatiier.
14. Writ petition is dis11″fiss éc.’i._
I llflxni Lr\i|..1It_nLv\uL.pu: .4. ..-.__.._ –