-1-
IH THE HIGH comm’ or KARNATAKA, _
DATED THIS THE 10TH DAY 01? JUL¥,.2:f;o95If _ ”
BEFORE
THE HOIWBLE MR.JUSTIGE3.___RAM Xmemrsk
WRIT PETITION No. 1893;?”!§F_200§”(1?§X€”3IS§§:)
BALAKRISHNA :’ _ ‘
S/0 LATE M.PAN[}’§;FRANC:¥A1%4 ”
AGE 43 YEARS ” »
R/O NC).9C$S,é’2, 61?»: C§+tz:)ss.,i;- ‘_ *
K.N.EXTE_N.s10N;_,’YE::§3HwArt1:’HWRA,»’
BANGALC)E¥z’:221~., —
PETi’I’;iGNE§R
(By Sri : ADV )
AND
‘Y ***** ._
1 ” m;&:.4ijE:}=*~Ij’i”Y COMMISSIONER
. =I’_E3AE’~IvGAL0RE”URBAN K.(}.RQA§,
K BANGAE.E.é§)RE 9.
‘,2 ‘i*f;;.I:€’ mmmisszonmg OF EXCISE
” ” ‘M«IssI0N ROAD, BANGALORE.
EXCISE DEPARTMENT,
RESPONTJENTS
SMT; M c NAGASHREE, AGA)
THIS WRIT PETITION £8 FHLED UNDER ARTICLES 226
“ANS 227 OF’ THE CONSTITUTION OF INDIA PRAYING TO
DIRECI’ THE RESPGNDENTS, TO CONSIDER THE
-2-
REPRESENTATION DT. 205.2008 AND R,§’,PREsEzs:%:}é}r 1-{:;:s:”‘
mi 3.4.2009 GIVEN BY THE PETITIOENR ?Ro–:mc:E;–.’;1″—a’:’V——.T ‘-
ANNEXURE–A AND ANNEXURE- 13.
THIS 1~’>ET:T;aN COMING ON z€*=<§R :?:2.I§,r:;:.=..ARIjrésa=w<
is su.bject–matter QI"€;j\:j,ctigr:»'?'3efore a civil ceurt.
"tilts: vieiv aof C116; matter, no writ of mandamus
'-._1iés=£ner’s
‘A :t1nex1.1rr=:s–A and B. The petition is,
_ -accarfiiirggiyf fejected.
Sd/–2
Judge
“‘n