High Court Karnataka High Court

Sri. Keshava M Kotian vs The Deputy Commissioner on 21 July, 2010

Karnataka High Court
Sri. Keshava M Kotian vs The Deputy Commissioner on 21 July, 2010
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 219" DAY OF JULY 2010
BEFORE
THE l-|ON'BLE MR. JUSTICE ASHOK B. 

WRIT PETITION NO. 21745 O? 2010 (EXCISE)  C'
BETWEEN:  --.  '
SRI KESHAVA M XOTIAN

S/O MENXA THINGALAYA

AGED ABOUT 47 YEARS

SHOBHA MAHAL

KALMADY,  I   
UDUPI 576 148     PETITIQNER

(BY SRI NATARAJA. ,E3'ALi;:AL-,'4}fl--D"J.QC.ATE)

AND:   '

1. THE DEPUTY4_COM:M'ISSIONER":

OFFICE OF C'O'MMIS.S'IVONER
UDUPIV.DISTRICT, UDUPI  101

2. ASSISTANT COMMISSFI'O»--NfE'_R OF EXCISE

UDUPI DIST'RICT. _  _
_ ABAXARI. BHAVANV, AIIARKAD
-  UDUPI,_--..I_57.__B 103  ----------   RESPONDENTS

    (BY SRI R DEVDAS, AGA)

THIS WRI.Ti'.=PETITION IS FILED UNDER ARTICLES 226 AND 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF

"'«T.«l'i;;R1AFIDAMUSTO THE RESPONDENTS TO RENEW THE EXCISE LICENSE
,  OFgTHEP_ETITIONER AND PERMIT HIM IO CARRY ON THE BUSINESS
 AI\IDET_C.j:

  -'-'THIS WRIT PETITION COMING ON FOR ORDERS THIS DAY, THE
 COURT MADE THE FOLLOWING:



ORDER

The petitioners learned advocate, Sr: Natare_1a_’4*Be’i–té~;.fies

flied the memo seeking leave of the Court to

petition. The memo is taken on §rJe{:o’rd,_ T.;h£sV:”»petvi’tion.”§s L’

dismissed as not pressed.

bvr