High Court Karnataka High Court

C S India vs Additional Director General on 21 January, 2009

Karnataka High Court
C S India vs Additional Director General on 21 January, 2009
Author: V.Gopalagowda And A.S.Bopanna


SN THE HfGH (30:33? or KARNATAKA AT RAr~;A:.A:%§§Tax},:sz§

AI§E§”‘ N
THE H(}Pi’B’i.F1 :§zsmI1;s’r1E:«r«:_ B($PAN;~:a, §

WRIT Appnaig-#0, :>.S’2:.7;ir<.ér;{}§a=. {'MAR)

BETWEEN: '

1 CSENDLQ
W :~z<3':3;:.3s;;_3;:=v+.»%:-_%_ ~ A

::§3ai;S1'R§a.-2, raw N « ' – ._

§€§§JAd§N1'3;GA§?'*-u __
Bé;§\'{§.:Ei,GRjE:_56G'{'s4i%–..__ "
QB? 53 ITS P£aETT"BsEER_

Vsfiisn '<:=.§:;:1~i.§<;a * '

– ‘s5::’:s%s <3E;NE<:zi*"'
A ?,:*=m*:~3_E'2~3._
" » .:y§;.$:(;,V'.";%'§N£1IA LTD
;~'s<:a§s5w1:;f:,–~£r amen
; "1~¥EsHvfAr~:?HPuR INI}US'i'F:iAL SUBURB
BAi*iSA§'..v:)RE–560 G22

4. “:42

3 M_K 3i{L¥LKARNi
” n .«__FAk”~i’%’1{1G{){){3WN 1;-:::’:;-m.re<31§

_ 'MfS.C.S.¥NE3IA, 9f2C3§
' ' -STE CROSS, GORUGUNTE PALYA
YEZSi{VANTHPUR't SUBURB EENB STAGE
BAHC3.AL€3RE–56O 1322

4: TEXPORT GVERSEAS
NCA86-«D11, :1 mzaqa

-131

NJ

YESHVANTHPLIR INQUSTRIAL Susi; RB
BAN.GALORE~56£) 022

REP 33* rrs PARTHER:

SATESH GOENKA

SAMEER EXPORTS
N{):86″E}{ 1, II smcza j;

YESHVANTHPUR if-¥DUS”i’F3IAL Si?-BURB
BANGALOF£E~3t3O cm
REP BY yrs PARTNER

smsp: GQENKA

RKCHA’I’URVEDIg”~._ . –

SENEOR MANAGER mzancsa aND~-.A$c<::UNrs
TEXPORT GROUP :3}? CQ'Mi¥£xNlES_
N.§?A}”I-113 85 PATEL 85 ASSOCZEATES, ADVS)

I

A£L?I§iT’ii§NAL DIRECTOR GENERAL

LEEVRAECTORATE OF.CEN’I’RAL EXCISE
INTELIJGENCE, ZONIH. UNYF

x ‘T ~._BAN{3ALORE

-it

‘ “THE GOMMISSECINEI? OF CUSTOMS

CENTRAL EETEVENKEE BUILDINGS
QUEENS ROAD, BANGALORE

‘2. Thare is :10 need to azivert to fhfi legal

this aypeai fbr the aittlpiae mzasan that the H

Jurigtt afixitr admitting to the: I’t’.¥i.°iV:?}”¥’£i’;–~.i”§3(?f!$

1mg~t=:d in the Wrif. Fetifinn :»md- far

paragnapim. 8 to 12 {if the {}¥’€1t*,VI#,”.:(iV%:(;”V:§’§’i”kt’,”(i: to ” V

the discrrefinnatjy pnW§r..r§§z1f’enjnd i1i{I: under
Articles 225 and 227 f;f t”hé;–_f?};in:§ii{§’;:j£rn_ of India afier

dimttfing the pet_:%i.~&»¢}neriii”‘sa–:£i}:Iiit_f¢§:1§f Show (‘£11545

notice éznd–.al:~;o -giwmtle the remedies; avian with

regard’ to {fig appiicraticm filed under Santinn

by the Cammission hnkiing that the said

‘mat. n1aint;ainahk=,,

.¥5§a??2ii find any reasmn to infatfete with the View

takzzfi ifiamed Sing}: Judge as the atithofiiy is

-»1’£xpzirzéxi _§,:”; 6-atanuine thxsa Iiahifity purmxsmii tn ‘show crmxse

Thttrefnre the nrfiei’ Hi’ the learner} Singit: Judge

V’ gréiniing iiherfry to the apjiiffiani to stibmit rtfpiy tn thfi Shaw

N]

(Tatum notice: is pcrf’e{:t_1}’ in (rider, The smne does rm-“:t jc;a_’ii fléf

iI”:f.f§I’fftI’i?T¥Cif’: by thifi €To:3uI’t in exerttise of :a§ip€4I’t+2fe”

jzlrimiicfion. Them is no specific quesfiofi _iaW

far Cmmideratinrr befom this (}r:_urt. .f:..h’t:

is devoid of merit and the sauna fi’i:=:missé=xi_.