""""" II 'H1-viva
rs:-run: 'II'I 3 l"Il'l"l 9.
1'"! \.\JUi\l VI' I\l'§l\i'lr'\l.l"'\I\I"'\ I!!!-Bil \.vu:ga< V:
IN THE HIGH Comm' 0'; KARNATAKA: M
CIRCUIT BENCHAT €;'?i}I;B»'~! RG4 .; % % f M % A
DATED THIS THE'. 19*" m~.Y 0%F.DECE1xm £--g isms " Q7 ' % %
Tm: H()N'BLi9I 14AimLLvw**icfza9'%.s: "spun NAZEER
WRIT Pmrrtofir No.3';
Between:
Praveen, 1 .
Sfo Sllivayya , A ..
Aged about 36 yeafg. . _ if V'
Occ;busi11ess,_ . ' V '
R/0 GodutaiCc!on<y: -- V ._ _
Guibaxga. * V h .-- Pmtiliunczr.
(By Sri Avf3jz§i.eh A. IIfi':aafi1§ax,'}xdv.)
1 " *FV.5r.cis¢eVv1"}u,fl¥'g')a;ti'2.:£ét;t,
Sutb-Divisiéfiflffice of Excifie,
Chimmti. V
33 ., 13¢:-putyvCnmmissioner for Excise,
" '{'ruIba1'ga. Respondents.
ss. Kumman, AGA)
This Writ Petition is flied under Articies 226 & 227 of the
Ccvnsztitution of India, praying to quash the notice dated 14.! I .2008,
etc.
n uuum U1″ KAKNATAKA HIGH COIJJAFET’ KARNATAKA HIGH COURT Of KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUII
This Writ Petition coming on for ~
day, the: Cuuri made the following;
QRDER
After arguing the matter for_
the petitioner seeks permission offinurt the writ
petition with’ iibeny to iaompetent
authority.
2. iiiléfinsei for the petitioner
is p:a.ce.~:.i;§{~i reéggrd ;;e:éii.m isiiiiéhzissed as withdrawn with
liberty “-~ ” u
Sd/3
Iu&§§
}i3M§§f/I9,11?i2:{):if)2i2V.