IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 31ST DAY OE AUGUST
BEFORE
THE HONBLE MR. JUSTICE ASIIOSII I3' .H1VE'41\I'VA(.?lII*fIEIA.(3vE}7_{I A A'
WRIT PETITION 1\EO.2561:;3";(V2:t"A.A_1E (E}iQA'I€§.E3.u
BETWEEN: A A A A A
SRI LAKSHMI NARASIMIIA DI'STII_.;LERS PVT.'-LT'D
J P CORPORATION No.2 19/ I1 " I
4TH FLOOR, BELLARY ROAD "
SADASHIVANAGAR "
BANGALORE,
REP. BY ITS..MANAGING_D1RECTOR
MR. J PNA;RAYA1\§A"SWP;fMY' PETITIONER
%%%% ADVOCATE)
I. THE STATE' .O}+"..I{Af.<LNATA_E{A
REP. EYITS PRINCIPAL SECRETARY TO
-I.:GOvERNMEI\ITI .
_ DEPARTMENT OF FINANCE
» .VID'HAN"A,SOUDHA
BANC}ALORE~ I
_ 2. COMMISSIONER OF EXCISE
EN KA15{NATAKA
T. VOKKALIGARA BHAVAN
. _ "_«KI'I'TUR RANI CHENNAMMA CIRCLE
" BANGALORE - 560 027 RESPONDENTS
[BY SR1 K M SHIVAYOGISWAMY. HCGP)
THIS WRIT PETITION IS FILED UNDER ARTICILES 226 &
227 OF THE CONSTITUTION OF INDIA, PRAYING”T_O–._D–IRECT
THE FIRST RESPONDENT TO PASS AN ON A’
REPRESENTATION / REVISION PETITION 2/’Z001′ PENDING
BEFORE THE FIRST RESPONDENT w1TH1N.__Ai1éERI0e __OF__
TWO MONTHS. I ” ”
This Writ Petition eoming;”:.on;”f0i; prelitriiiitirsf’–hIeaTingI” I
‘B’ Group, this day, the Ceuitt madethe fpilewiiig
0 3 I I
The petitione::3S”-._side. ‘ the I Ittrfixemo seeking
leave of the Ceurt The said writ
petition ie the rest of the
The I “is, disinisseci as withdrawn.
” ….. .. S&f%
judge
akti