Karnataka High Court
K T Vasudeva Reddy vs State Of Karnataka By Its … on 4 September, 2008
IN THE HIGH COURT OF KARNATAKIQ
CIRCUIT BENCH AT Illi-IARWIIS' I' ~ IF > "
j)Pr'T"E'D T3445 was 41"" DI'-}>*" of .$'I::r>r}.té..~{ 6I~:?1_- 2--5WEf'
PRESENT
THE H()N'BLE MR JIIs'I*IcI.«:._xILQ:sABII_;IIeI:*z**~ V' "
,_
THE HON'}3L£3 MR JUS'I'ICE';"S.3'LSATY2§«N§§If€AYANA
WRIT PETI'§'I~QN bi:O._395-$9.] 2904 C.<'---'(um
BETWEEN: * = 'A
SRI.K.T.VASUDE"a'A RE:)'13-'{,.'j "
AGED ABOUT~v5i2.Y3E}Af2Em.3.*<III.I::' DEPARTMENT,
"VID_f}«A3'L'&V"S_OL¥3;3HA,
Bap: GALQRE. A
2. TH§:"".:x3MMIssIoNER OF
I' COMMERCIAL TAXES IN KARNATAKA,
I , VAIEEA THERIGE BI-IAVAN ,
" _{3A_NI}HINAGAR,
BANGALORE-9, . ....... .. RESPONEDENTS
~ "(BY SRI.{}MESI~§ R.MALIMA'I'H, AGA FQR R1~7.)
This WP is filed under Articles 226 and 227 of the
Coxzstitution. of India praying to set aside the oréer dated
2 1.9.2004 gassed in agxpfication N<;s.6'}"50/ O 1
Annexure-CI
This WP is coming on for hearing this day, SABHAHIT
J., made the foiiowing:
ORDER
Called out. Counsel appearing far; .1: ‘V
agscnt N0 reprcfientation is :3.1ade.:=,The-.p§¥;i1:’io;1.’
fer 11o11–pr<:rsec11t:i<;:n.
= L *a%f:*Sd/..
” -3 A Tudge