-- -u -n-nun - uwu yvunl vr I\!\Ki'lI-\Il-\lU\ MIG?! COURT OF KARNATAKA HFGH COURT OF KARNATAKA HFGH COLE
IN THE HIGH COURT OF KARNATAKA, BA:xk:§zs;z;0;212:
DATED THIS THE 18th DAY OF DEcE3§{1BE1§g2e}33
BEFQRE-.tf
THE HONTBLE MR. JUSTICEA14D.§k',$HY.b§E NDRAV
WRIT PETITION Nefi1274/2o0s¥E>§:( :até}4. ' V'
AND
1 _'E§xg:iSc..%_(":ornini:as-iaxier
In Kamlataka,
T 'Nruyathurxga Road,
._jBaI1ga1§)1*€;'.' V "
2, "I")ep:12.tj¢"Commissioner, Excise,
Bagalkot Distxict, Bagalkot.
E'xcise Inspector,
Jamkhandi, Market Yard,
Jamkhandi, Qistrict: Bagalkot.
4. Annappa Jummana Janvekar,
S/G. Jummarma,
Aged .35 years, Businessman,
Rfo. Saundatti, District: Belgaum
RESPGVEENTS
Alba} Rae
.,-. . ..........t.A ...-.....n..-..u-. aru\J|1 -...uum ur nu-uwu-\lAI\A ruuri LUUKE Of' KARNATAKA HIGH COURT OF KARNATAKA I-HGH COUR
of the fourth respondent even without foi1ot=_'v'iri§.:;«.Vé;trj:§r due
procedure that the petitioner 1:113}; em; ‘an
opportunity to file any objectioriiian-:1’ t11e.:periI_i<§:ne1* rizajv
permitted to point out the V'
which have to be isstie of
license of this r1ature.'~… A_ i A' i
3. The petitioner this Court: with a let
of appreherisiegfis ‘1itt]_e_efimaginati0z1. A Writ of
mandaxnus does -:j_I:iet 4_’i”i|:€3I’t3″1f~iAi’ beeause the petitioner
apprehende will be issued 01123.2
when
the petitiener “a right vis~a-vis a statutory
duty required to gjerfoniied by a statutory functionaijv.
4,_’xit is” ‘expected that any statutory funetionar}; will
be fiioiatingf not abide any laws. All statutory
‘°Sbb/~
functiofiarievs: here to follow the law and there is no need to
such matters. Writ petition. is dismissed.
i
Sd/–
Judge