High Court Karnataka High Court

M/S Kaypee Exporters vs Enforcement Directorate on 26 March, 2008

Karnataka High Court
M/S Kaypee Exporters vs Enforcement Directorate on 26 March, 2008
Author: K.Ramanna
IN THE HIGH COURT G? KARNATAKH AT BANGALORE
DATED THIS was 26" am or MARCH 2009
among

THE Howaua MR. JUSTICE K.RNmNNA"-« _f

rm; No.5a1sx2oo4:FE:-my    %

BETWEEN:

H."8.KM'l{EE mcponmns
:ea.1*I'm, 12" 2! 1-n.n.::~:

I-Ih"'Il

HRL II STAGE

R1 Iifii I' III'

nnnuhuunfi - 36$ 66%
BY ITS PAfiTNER _ , ;,vv .a,
flfi.F.??EfiEfi3ifi  *_ ;"""w  ;;f._ I  7'fiP?ELLfifiT

:3? am P.V,G£}NJ}iL:_._V§  mo?
PRESENT)      I  

  . . ' .  'I 

zmyoncsnznw%nzgzcTa2»T§a"*M
N 

Fflflfilfi EKQHHHEEyMAN&GEMEflT BET
fiG.9f1, HRBRA5 Bfiflfi REA?"
fififlfifihflflfi - 559 001
;,fi? fiEEUT?'HiRECTfifi '. .. RE3?GfiflEfiT

 =._V:n*{ ~.sa3:: fiemnmsmm msnnv, 

",?i*E-I1s_.')~':'::.r{ IS FILED uxs.35 or THE FOREIGN

 '_miCHF'ii5§1SE»-..' mmamnur MIT AGAINST THE omamz DATED

2§=3=2QQ4;EA55EQ IN AEEEAL N0.206fD3 ON THE FILE

"--«u:;:1'zr.. THE ';a1=msL.r..A'rrs TRIBUNAL 1-'cm ronnxan zxcrmms,
 "-mm asnucms  P"""-"":' TIL 95.40.9901»

-Q5'-I-3 I-ISIJ. uuu Illl

'.nma:naT THE APPELLANT FIRM IMPOSED run cnmnsns or
=_*~v1uLaT1nw 0? SECTI E 13:25 ARE 13:3: cg THE
'»zoE31mm nxcunnas nnsunnrxon new Ann THE Arrsunnuw

-_  yHiREIN PERTE T0 3:? fisifii TEE aaovfi fififlii fififi
"«=HflLD THAT THERE IS NO VIOLATION OF THE PROVISION

OF SECTION 19(2) HIV. SECTION 19(3) OF THE FERE.
-40

A2"

\



MFR COMING ON FOR 'HEHRING THIS DRY, THE
COURT DELIVERED THE FOLLOiING:--

JUDGMENT

fiéfii éallad “w1’i. haua raprasantswanflbé;a;;

af bath the parties. fippaal fiisniéaéd far §mfi;, f

prcsacutian.