High Court Karnataka High Court

The Commissioner Of Central … vs M/S Toyota Kirloskar Motors Pvt … on 10 December, 2010

Karnataka High Court
The Commissioner Of Central … vs M/S Toyota Kirloskar Motors Pvt … on 10 December, 2010
Author: N.K.Patil And B.V.Nagarathna


I

IN THE HIGH COURT OF KARIQATAFTA AT BANGALGRE
BATE}? TI-ES ‘1’I-E 197′” mar GI?’ EJECEINEER 2010

PRESENT

’13-m Hmram 1sm..ms*rzcE R.K..PA’I’IL

AND

Tm: I-IC)R’BL.E m2s..ms’ncE%3;v.xAc§fi$A*f:-;’3g% 7, A

3 EN:

EXCISE, Bmeanoim-mj
comgssmumaws, »

QUE3 RQAB, = V V’
mxanazn .

IVEGW

EXCISE
LARm*.tAx PfiiYfl;’SvUHI-T,

_ ” _

‘*EnA?€”€cAL€}.’§E””

PEf’l”.¥.’TI()I*¥ER

» mm 321 H.R.BHA3KlAR, saw…)

‘ “gm $1:-EGYGTA mzmsmn Harem PV1’. ma.
PLOT_§30.1,BmADImDU$TRB§LAREA
~ –‘.-R£;;§iANAGARAHTAL{IK

RESPOKBEIH’

TEES ZIEVIEW P311110}? IS FEED ISVG 4? I3.’£II..E 1 0? (ES,
PRAYER} FOR REV? Q?’ TE EJIIDER Bfifi 2845-=E01(3
PA$SE§ flfi CEANe.22f2.6fl’7, GK TEE FILE OF T% HGNBLE HI%
CGURT SF KARNATAKA BANGAL GEE.

éw

/

gswsw 1>E’11’I’IOI~I nC==?’?’QV% i::,>F 9″31§:) 1 %

THIS R.P. COBQHG OH FGE ORDERS THIS HAY’,
N.K.PA’I’IL.J., M8135} THE FOLLQWIHG:

QRQEB

‘I”hm.xgh this matter is pushed “m order-5 V.

cc-m«ph*anc¢. of offioc alojeetbm,

suficle” Ir: tune’ iiar mm flmn six’

mama, the learned Cceumcl far

to comply with the cfiim objecrigsm. art:
tlispenafi with.

ta mnsidm-axis petiti.o115V_ 1

‘learned Caunaal far film

ffiiir Eemth of tixne.

the muraa af the aubmiaafaan, we
k£kE:_’3i1′.Vk.-gilt” through the j1;amnt mm by mtg
~ Bm§§}:.. 28.05.2010 in cm 1~zc.22;2oo7. Am»

ofthe same, we do mt find any ermr an

ofthe same: eithsar on the gcsunszis mcntionsd in

V b memorazxdum of rmrx.ew’ pecan’ ‘ n or the submission

sf the Comm} who represmtcd the appaflant En CEA
H922 of 2007. In mm Nix’? :1? the judit of this

wfiwwwflw

3
cm in cm No.22 of 2607, it can be am: that,
fofiawfi1gtmjudgmentofthisCouninfi1ecam;of

Commiaaienw esf LTU. Bmalore Via. Tczyota

Mamrs Pvt. Ltd (2010 (253) ELT ma

Nz;s.25f2007 afnpoaed of an 12.m.2o1%o,

dispomi of the 33:; No.22

maxmezr and tlaerefmrva. mterf’ ‘V V

justifmbfie and the mfi gmd
gircsund E21 tine: mm’ of the said
the pefiue§;exe1sap¢aed af, rwervhg liberty to the

t& before the

if the neat} azrisa/3. Ordered
ac”: . V’:

Sd/-I
JUIx3E

sd/.;:%
JUDGE