" ;=_ss'rs.)' ,
IN THE BIGH COURT 0? KARNATAKA AT BANq5:k)'R'%E%j: u A
DATED THIS THE lam my 0? NOVEMBEQR
PRESENT'
THE HOINPBLE MR.Jusr1cE":)E:§ PIxr%%%%%
THE HoN'BLE;..MR.Ju%gTicE'K._RA:\}1Ams;A_7
WRIT APPEAL 1%':*A;;i:>_¢.'(3o7.
BETEEQ
M/s.J.R.DuRALL:M*:N.;AL;,QY'S.* *
{UNYF 2;, SHE13T.u;).1, 's$1}=RvEY'-No.43';""
:<:ENcHANA.H_.aJ,1,1'z3,RAMA,=.._ « '
R.v.NIKE'mN' ,
am MILE, KENGERI HOBLE,' " "
MYSORE Rom, BANGALORE;-.59. .. APPELLAM
..;t§?3§' F'~sMT.r$zs;:3a:§1;N1¢VsUNDARAM, ADV. FOR M/s.SWAMY
1.
TE!E”3)IEMBfl{i1?V({1i?3I\”TRAL Excsssy,
CENTRAL Vaomo are EXCISE mm
* VcUs’roM..s; .1sIc:’»R’1’1-1 BLOCK,
NEW DEL}i£:
‘ ‘.2._’i’§:i_E COMWSSIONER 0:? CENFRAL EXCPSE,
_ *_Bfis..NC}A’¥..ORE III COMMISSIONERATE,
{3.R:}3UIL{)INGS, QUEENS mm,
T , ‘*3A£*IGAI,ORE — 560 00;. .. RESPONEENTS
{BY SR1 VIJAY RAGHAV, ADV. FOR SR1 ARVIND KUMAFE,
ASST. SOLiC’.i’I’OR GENERAL}
jé
itiii
T1-as WRIT APPEAL IS map ws. 4 OF THE KAR2%:é3rAKA
HIGH cove’? AC’? PRYMNG TO SET ASIDE THE ORDER §>A~3s:§:;3– 1;»:
THE wan’ PETYPION 140.3990/2007 warez) 15/:3/2ooz.~~–. . _ .: , ‘ ..
THIS APPEAL COMING on FOR HEARING: ‘rH:$ ‘ bAi(._ ‘
DEEPAK VERMA.J., DELIVERED ‘1’?-IE F(}I,§;{}WIN{“x”:”‘ ” = ,
JunGuEggf
Smt.Pa:dn3,ini
behalf of M] s.Swam,y Associates Sri Vijay
Raghav, learned oounscl uf0iT Azvind Kumar,
Assismnt Solicitor AGcncraj..fo:if A . \
Memd by Icamcd counsel for the
appcliant that with the passage of time,
the has rcnfdcrcd infmctuous and thcrcforc, the
Prayer accepted.
_ ‘%”‘1?t;e;% is accaniingly diszmssod” as having been
V VV _ rcndéfl V-._i1ifiw.§€:tuous. Partics to bear their respective costs.
H N ‘T ifficmq sfanfls closed.
Sflfii
Judge
5&5
‘Mars Iudge