£.UUKl 01- KARNATAKA HIGH C0112?' KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HSGH COUR
SN THE men coum or KARNATAIRE % V
was Harem am. Jum¢s.8Q"ABDfin !£;zpEmn
wan' irmzwrcm fie. tmxczsmy
BETWEEN:
Devayya b V.
8/63. A1na}ay3*e2.Vfjm€'.'3cda.? «. '
Age:
Occ: Business
Dist: Gulbaxgaéé " _ V. PETITKONER'
(By Sri; uplabniéx, Adv.)
r --Dé;'{)ei;11ncnt
A Sub.---Disfgsion Qficc of Excise
s Dcvgiuty Commissionczr for Excise
V' ,_ éifiulbarga
Deputy Commissicncr for Revenue
Gulharga . RESPONDENTS
, , . K _ W
(By Sn. Malhkaxjun Sawizr, r-1L§CC{ 9)
” –“””” ‘V’ “‘ “”‘ ” “” ‘”‘ ‘ “‘*”””§.’ ‘-“* “”””‘ ‘7”-“””‘ ‘ “VI I \-*\–‘v-” V1 Iv-tnrvrslruvw I u\.n’1 uvvnl ur AMKIVHIHRH l”‘H|JI’1 DKJUKF UP KARNATRKA
This Writ Petition is filed tinder Articles 226 &L€§i2:7 ‘0f
the Constitution of India, praying to direct the :fespon<_i_i.=':£".'§s
to consider the prayer made in reply letter «T '
and etc.
This Writ Petition comm" g oi: fo.¥5'p§'Vehm1n"TT _'
'B' gmup this day, the Court 173:'.-(A: fallowing; A A " '
onm ra.%:_
Learned counsci 'tI:§e~. that the
writ petition, V' vé=.1:-iv Bit has become
i11ft':1ct111?:;$./ 5:. ‘ V
” In V”t1;’e,V submission of the learned
Counsel ui’o;” the; writ petition is dismissed as
having becoméfixfiucvmous. No costs.
Sdii
Iufige