Karnataka High Court
State Of Karnataka vs Smt Susheelamma W/O G T Thamaiah on 4 March, 2010
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 4" DAY or MARCH, 2010
PRESENT
THE HON'BLE MR. JUSTICE K.L. MANJUNATH[ {fn"R
AND
THE HON'BLE MRS. JUSTICE BfV.4NAGARATHfiA v'V
w.A.No.2523/2de§*
BETWEEN:
1. The State of Karnataka, "_ "
R/by its Secretafy, 'wfl'x .
Finance Department; K a V "«e.T«wg
Vidhana Soudha?a£lp5"' " ~"V7
Bangalore-1H_ '
2. The Commissidner for Excise,
okka1igara'Bhav§njn." "~"
Hudson Cir¢1e;,Banga1§reI
3. The Deputy Cemmiésioner
TN2fEx¢1He); fiandyawpist.
xx Mandya;+* g .. APPELLANTS
{ByTSmfifGeethé Menon, Govt. Advocate)
;fiND:
'4RT§uHheelammé w/0 G.T.Thamaiah,
" 50 years, CLT9 Licensee,
_ R{oTKabbanahalli Tqk &
V_Méndya Dist.
V "H_§:esently R/at No.1252,
E"
(1
9. Accordingly, the appeal is allowed. Writ
petition filed by the respondent iin WP
No.15762/2008 dated 15.1.2009 is hereby disfiissed
by setting aside the order passed_hg the leéfned;
single Judge.
JUDGE
‘”=._”R/120310