IN THE meg COURT me' KARNATAICA AT smemgm
DATED TKIS 'mm 04th DAY or mm 2009 . V _
BEFORE
THE Hnmsnm me. JUSTICE AJITJ. % V
wart PETITIOH I€o.7981l2G0§§ {'*r-Km; 11"' '
BETWEEN S
M] $ §r:<i3;:stria1 Sygtenas,
$9. 1531/ 1,, End E3'1<3r, x
Road, _ '
'Ba;ngak:re, , _,
Thxmigh Mr. ?ravaezf£_L0;ia:f;%Ja, "
Prcprietar. . . ., .PE'I'I'i'IC}NER
{By Sri,='Smt: I<jp;I\;I;a*r}§:, _&'?;<§M:}3T}i. Advncétes)
AND:
1.
‘?h,;e Statejaf Eimmatafiaa, V
‘§’.hr£:,;»113gh’L–=t1’16.–,Sseéfifitary,V ” “”” ” A
Degjariizrzcfnt, cf 1%’:i4;cianc:e:,
. Vindh-aria. S<:;:"a.,1.L'v<.':..¥_.j1..:;;.;
fifiamgalgra; ' "
2;?._ffh;€~: I33?’ Caniznigsiefier sf’
” ” ” -7{:ic%mm€rcia1vVTaxe$ fliaxasitian) –Q3,
. ‘-‘lg? }%’E:)T<3r;..§;bha*§fa Complex,
_ ._ S'i:;3:"}.1_ Glritarance Baardfi,
" ' E .,S@$»haijii'i§ur8.Ii1,
' Esgmgaiom. .RE3PQ1xm§:N'1:'s
1/ -S=r ifSmt: GA 33} …;2
-3″.
‘E’his Writ Pemtm is fiied under Articies 225 82; 2%i:.?}-%:§:*.k:.:–;e:
Constitution sf India pimsirzg to quash tha inlpugxzed I’e;as»s::S:s::’;é:.1t.
order dated 27. 12.2008 and demand Iwticzs dated :2′?’.__1–:.2I){3*§,?.i’Li:3si§:§:Ci-.9
in pursuazacé cf the re assegsmeni €}I’fi€1″‘ ~ Annexfiurz; as ‘t’ht_:V
Samar: is arbitrary and v’ioia_tivr:~: of the pringzipkts oi”I2.-§1i;:1;’:~1l” }§.1sti::c
by i$sujr1g a writ of carfiorari 01′ any other ix-‘:jit”._GI?’ 01f:i€:g;=.__if:£_§;ha
I1£:1t11I’f3 0fawri.t. ‘ ..
This Writ Ptiitiiicll coming on fo:”‘<;_:t:-'£.;ers bx} V this :i2{3:.<' "'i;}1::~ '{:::::11'"i
mafia 1:316 following £')I"d€I'.
63:16 week's 1:11:13. «-33* 44g'1ié;.r3;1"e€_I..:t_Q;' -vfiofflpjl}? with ofiice Gbjections,
faiiing which 'éiémissed withmit further
f'€f(i'1"6I"i€€ £0 tiza B'€:I:i{:h.V
; Sd/w
"T JUDGE
COPY
I?' H
Aaisttne cg! 2
?§%j$MB
a n 'T ._ 1135 Cast: of Km'-szatalu.
hnuhu-usioflfil.
_7 E§¥tg? ‘ £//