High Court Karnataka High Court

Sri Srinivasamurthy vs The State Of Karnataka on 31 August, 2010

Karnataka High Court
Sri Srinivasamurthy vs The State Of Karnataka on 31 August, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 315' DAY OF AUGUST, 2010 
BEFORE  M A
THE HON'BLE MR. JUSTICE ASHOK B. HINCH'I G}ERC_IvY%Rl 
WRIT PETITION No.25524/2Oi'O"(ExCYI_SEYYii: 
BETWEEN:  A 'T j' 4.

SRI SRINIVASAMURTHY
S/O SR1 NARAYANAPPA  '-

AGED ABOUT 49 YEARS    -  I 
FORMERLY AN EXCISE CONTRACTOR  ;   '
SHENHA SOURAB; VIDYANAGAR:  «   
TUMKUR    OPETITIONER
(BY SR1 Mf'R_.NAII<"CIS'.ERI COMMISSIONER FOR THE STATE

VOi<_KAL.E@AFiA SANGHA BUILDING
KITl'U.R"RANI CHENNAMMA CIRCLE

  *-BAANGAEORE

V  DEPUTY COMMISSIONER FOR EXCISE

'  TUMKUR DISTRICT

   __TUMKUR  RESPONDENTS

(BY SRI R DEVDAS, AGA)

THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO DECLARE
THAT THE COMPUTATION NADE, COMPUTING THE ALLEGED
EXCISE ARREARS, WITHOUT GIVING BENEFIT OF THE CREDIT
OF FORFEITED SUMS AS ILLEGAL & CONSEQUENTLY QLETASHTTHE

IMPUGNED COMPUTATION AS PER THE PROCEEDINGS._OEjTH£~.
EXCISE COMMISSIONER DATED 09.08.2002, VIDE-‘4’.ANvNjAE-CANADA

ETC. I .

THIS WRIT PETITION cOMINGA;CCONTT_O’R.II PARE.LII«II_I§IAR#{
HEARING IN ‘B’ GROUP THIS DAY, TEfiEa_COURT’M,ADE_:”T_H’E,_

FOLLOWING:

Q R D V
The petitioner’s side FEBVE Of
the Court to withdrawthe wPAiVtVp’GtitDIvOIT1 writ petition is

ordered to be segre_géI’i’jA:;:I-:I”VfrO:i<Ij theirééttjbf.'thefoetitions. The said

writ petition:.;(W.P'.INO,.25§»24,' _di_'smissed as withdrawn.

" ….. Sdfga
Iildgg

D"-MD