IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 315' DAY OF AUGUST, 2010 BEFORE M A THE HON'BLE MR. JUSTICE ASHOK B. HINCH'I G}ERC_IvY%Rl WRIT PETITION No.25524/2Oi'O"(ExCYI_SEYYii: BETWEEN: A 'T j' 4. SRI SRINIVASAMURTHY S/O SR1 NARAYANAPPA '- AGED ABOUT 49 YEARS - I FORMERLY AN EXCISE CONTRACTOR ; ' SHENHA SOURAB; VIDYANAGAR: « TUMKUR OPETITIONER (BY SR1 Mf'R_.NAII<"CIS'.ERI COMMISSIONER FOR THE STATE VOi<_KAL.E@AFiA SANGHA BUILDING KITl'U.R"RANI CHENNAMMA CIRCLE *-BAANGAEORE V DEPUTY COMMISSIONER FOR EXCISE ' TUMKUR DISTRICT __TUMKUR RESPONDENTS
(BY SRI R DEVDAS, AGA)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO DECLARE
THAT THE COMPUTATION NADE, COMPUTING THE ALLEGED
EXCISE ARREARS, WITHOUT GIVING BENEFIT OF THE CREDIT
OF FORFEITED SUMS AS ILLEGAL & CONSEQUENTLY QLETASHTTHE
IMPUGNED COMPUTATION AS PER THE PROCEEDINGS._OEjTH£~.
EXCISE COMMISSIONER DATED 09.08.2002, VIDE-‘4’.ANvNjAE-CANADA
ETC. I .
THIS WRIT PETITION cOMINGA;CCONTT_O’R.II PARE.LII«II_I§IAR#{
HEARING IN ‘B’ GROUP THIS DAY, TEfiEa_COURT’M,ADE_:”T_H’E,_
FOLLOWING:
Q R D V
The petitioner’s side FEBVE Of
the Court to withdrawthe wPAiVtVp’GtitDIvOIT1 writ petition is
ordered to be segre_géI’i’jA:;:I-:I”VfrO:i<Ij theirééttjbf.'thefoetitions. The said
writ petition:.;(W.P'.INO,.25§»24,' _di_'smissed as withdrawn.
" ….. Sdfga
Iildgg
D"-MD