Bangaltzyre :~ -25; _»
WP No.313′?9 of 2008
: 1 :
IN THE H§{}H COURT OF’ KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 13TH my 0:? JANUA§§$%'”i?:.QQ9f’~ % T ‘
BEFORE{; _H T A _ x
THE HOZWBLE MR.JU$T§dE._If§;’B.{LLAi§P;%A’ ~ = V’
WRIT PETITION No.3i’é’:}§i2Qo8
BETWEEN: %
M.P.He:bba}&i, S/Q ”
Age: 4′? years, O¢c:,Wor1(ing’.’a§; I .V
Supcténtenderit C};f_Cus’tQm_s,= A
Cenfial Exc_isae”a11éi VC_11st:;):_x_1s,__
Museum’ V V
V ” -. …Pctitioner
(By S:-1.
_____
‘l.:.. ‘1″ht*.§ Tahasildar, Hubli.
2;.Ti1é for Central Excise
&a__Cuvstc~m_s., Queens Road, Bangaiem.
The” S1A3Epe1’intc11cicnt, Central Excise
A ‘ argd Customs, Depaxttnent Vig’1an<:e,
K ' ' < Bglgaum.
Superintendent of ?()1iCf:3,
C.R.E.Ce1i, Bijapur. …R&spondents
(83; Sri. K.B.A{i13yapak, Addl. Govt. Advocate fer R1
Sri. Mmtyunjaya Tata Bangai, Adv., for R2 6:; R3)
» mm&m@_
WP No.31379 of 2008
: 2 2
This petition. is film} under articles 226 and {I316
Constimtion of India praying to quash A:n.nexun:’~TN ”
dated 14.1 1.2008 passed by the 3″ reggondcnt, a1fié1’et{_;. .;.
This petition coming on for oxtiers
made the follawingz
oRnER_
The learned counsel forVtif;<:_.pet:&iViiir.}_I'1é:r L.
stating that {ha petitioner ha$' '£;'!_1'éd._ b t;f0Ie the
Assistant Commis5ioner__amd g1o_cé:«:,not press 331:: Writ
petifion and, therefore, he permitted to
wmmmwm3¢$@¢'[%
2. S Efifit petition is dismissed as
2 V accordingly.
Iudge