High Court Karnataka High Court

Smt. M. Susheela vs The Commissioner Of Excise on 8 September, 2010

Karnataka High Court
Smt. M. Susheela vs The Commissioner Of Excise on 8 September, 2010
Author: J.S.Khehar(Cj) And Chellur
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 8774 DAY op' SEPTEMBER 

PRESENT

THE HONBLE MR.J.S.KHEHAR, cH1Es.,i:;s'ficE  " ».. 

AND

THE HoN'sLE MRs.JUsTIcE ILA. 

WRIT PETITION No.1752v€§[2Q1d(Extcise-I?IL)

BETWEEN:

1.

Sn1t.M.Sushee1a  V
W/o.K.Ven_vkatesh 

Aged about_'48'~ye_ars-_j~._v  _ _  
President.,Sri Qhaj 'uvaray2tsWa.t:1y Educational
And' Rura1"jDe\fi:lopin.ent T1'"u'st"

Laxmi Nilayatliiilg Road, -Jayanagar

Hassang ' V v     '

smt.s1iashi1;aia   

W;/o.H.M.Mo1;gan
A_ged_--.tab0A1,1t 34'y*e~ars

VA =_Secretary'=-._
 _  Sri. Chal»1i'va1'o.yaswamy Educational
" ._ Rt1rai'~13eve1opment Trust
'Gagan. Jejmn Nilaya, Hassan.

. Smtfiagyajothi H.L.

W/0.A.C.Baskar

 v  about 36 years
 Trustee
 Sri Chaluvarayaswamy Educational

H And Rural Development Trust

Hongirana, Jayanagar,

Hassan. . . Petitioners



 

V . following order:

(By Sri Ramesha G.P., Adv.)
AND:

1. The Commissioner of Excise
Vokkaiigara Bhavana
Hudson Circle
Bangalore.

2. The Deputy Commissioner of
Excise
Hassan District
Hassan.

3. The Deputy Commi,ssioner{ReyenL1,C]
Hassan District " 5  ' 
Hassan.

4. The Managing  _  .
Mysore Saiies j,ritr;rn'ationa1_ Ltd g, "
Cunning-;ha'tn Roiad    2*  _ 
Bangaio1*e56QVp0532_.  «. ' ;§...Resp0ndents

 (ByZSriv}3.asa.varaj..._Kareddy, Pri.GA for R1 to 3,

"=_sri_ s.iz.Ar1gadi:,_i*.qyt. for R4]

_'1' his tW'%rit .?_€titi*on'~~i's filed under Articles 226 and
227 sffithe Constitutio.n of India praying to set aside the

 order "dated 6.5.2010 passed by the 376
3.' prespsndent y  V per Annexure--A.

._  Petition coming on for further
consideration this day, Chief Justice passed the

ORDER

‘ C.J. (Oral):

Statement of objections on behalf of respondent

No.2 has been filed in Court today, the same is taken on

record subject to all just exceptions. Copy thereof has

been handed over to the learned counsel for the

petitioners.

2. Learned counsel for the petitioners,

perused the statement of objectliotnsp” states.–d.:that_V’the

instant writ appeal has been rendered. infrLrct.nofis

that the same may be disrnisseei Vas.’p”1e1-aving been

rendered infruetuous; «.

3. Writ _ Petition is’_”:dis;n~iVssed as having been

rendered infriretiioirsv. V”

Sd/ -1
Chief Justice

E396

‘ ..:e~..Inde2§:: yes/no