High Court Karnataka High Court

M/S Damodar Enterprises vs Assistant Commissioner Of … on 10 November, 2009

Karnataka High Court
M/S Damodar Enterprises vs Assistant Commissioner Of … on 10 November, 2009
Author: H N Das
IN THE HIGH COURT OF KARNATAKA AT 'EANGALQRE*._V

DATED THIS THE II)" DAY OF NOVEMBER. '_:.-:'_'(')"I'I'I§~.'  ;_. E 

BEFORE

THE HON'BLE MR. JUSTICE I~I.N. :I\__lAGAEMOEEiR~_I/ZRN 'DASf-..___ 

WRIT PETITION No.v'2EIsE:36/2IiI>9'(T-RES}   :1

BETWEEN :

M/S. DAM0DARENTERPR'1I--S~ES  
DISTRIBUTORS - _  '
MANGALORE GANESH BEEDIEVS " I 
2647, _III MAIN, vv MQHALLA    V. 
IvIYS0RE--57_0«--0:2'3  'V    

REP. BY ITS _PR@;RRIE*IiR.ES'S..S' _

Smi. B SADHA;xI.A'D'E.ALIGA,"2 ' -

W0. 13 DINESI-I BALIGA. "  . 

AGED AEOUTS2 YEARS'. '' ,   PETITIONER

 ,(_EY SEE. I/AN_I H,n'A1D\(,_)__' ,

I. ~. " --.A_.SS"F:,E"(:.OI\§IX/IEISSIONER OF
' ,COM.E\./I'ERC'1AL TAXES
LDc--AI;vAT OFFICER A 200

 MY.S__GRE -- 570 005.

1"»
av




[Q

I\.)

ADDITIONAL COMMISSIONER
OF COMMERCIAL TAXES

VANIJYA THERIGE KARYALAYA
GANDIIINAGAR

BANGALORE A 560 009.

3. COMMISSIONER OF COMMER(3.1AL._'-~ I .3

TAXES, VANIJYA THERIGE ' 

KARYALAYA, GANDHINAGAR
BANGALORE A 560 009. " "

4. STATE OF KARNATZAKA  _ 

REP. BY ITS SECRETARY   ;

DEPT. OF FINANCE CV  *

VIDIIANA SOUDHA-'"' 7  1 I 

BANGALO~RE;g.'S60 S01;     ..  RESPONDENTS
(BY Sri. K M SHI\;'-AXOGLISW-AM'Ia..AGA)=

THIS WRIT PI'E~TITION'I'FI.S"IfII,ED UNDER ARTICLES 2.26
AND 227 OF THE. GO;\ISTITUTION OF INDIA WITH A
PRAYER TO°DECIIA:RE'~.,TH--I;a PHRASE 'WITH IMMEDIATE
EFFECT" IN TFIE_"Ex_E'M_PTION NOTIFICATION DATED

g"'1.SA.05.2G{)7_ISSUED UNDER SECTION 5(1) OF THE KVAT ACT
?_2()U3._RV1DE_AI'§El*J.EXURE C AND THE OPERATION OF THE
'SAID NvOTPIF'ICATION TO BE WITH EFFECT FROM 01 .o4.2007

'"THlS"WI{IT PETITION COMING ON FOR HEARING-

._;-,__'INTERLOCEITORY APPLICATION THIS DAY. THE COURT
" 'V . 'PASSED THE FOLLOWING;

67*"



ORDER

Leztrned counsel for the petitioner files L’: memo see.-Ring

withdrawn} of the writ petition. The memo is piztced on regt)i*ti,u’Thwe

writ petition is hereby rejected as witiidrawn.

LRS/101 12009