IN THE HIGH COURT OF KARNATAKA AT BAN
DATED THIS THE 221"? DAY OF SEPTEMBER,
figifi E NE"
THE HONBLE MR.JUSTICEMYIG.SABHAI§I_I'1;I"'»
AND
THE HONBLE MRS. JUSTICE E§'v,,NAGA;~§ATIINAV
WRIT PETITION Nos.26oo5/2od2*'w.r;:[g_u3o327,12o'o3 (Is-KAT).
WRIT PETITION No.26b0z_§[2'o_(jgi'
BETWEEN:
I
THE P_EINGIEA.L S'ECRETARYTI"_I'O_GOVERNMENT
FINANCE .;DEPT,"'*VIDHA ASOUDHA
THE TO GOVERNMENT
DEPT OF "PERSONAL AND ADMINISTRATIVE
REFORI\/IS, vIDEANA'--_soUDHA, BANGALORE
g;1'I'~'1'E. EXCI'SEICOM"AdISSIONER
t3QVERNMEN'1"*'€')'F KARNATAKA
VOEIIALIGARA SANGHA BUILDING
f CHANNAMMA CIRCLE
... PETITIONERS
BY__'S'i'\/ITS: SHEELA KRISHNA, AGA)
SR1 M PRABHUSWANIY
A S/O.MALLIKARJUNAIAH
AGED ABOUT 44 YEARS
OCC: SUPERINTENDENT OF EXCISE
M / S GOWRI INDUSTRIES
GOVVRIBIDANUR, KOLAR DISTRICT
£0
'I-E'i5yIANGALORE'
LATE SIDDARAMAPPA SAHU
THE THEN DEPUTY SUPERINTENDENT
OF EXCISE
SR1 B R HITNAL
DEPUTY COMMISSIONER OF EXCISE
CHAMARAJANACAR DIST. V
SRI K S DEVADAS RAO I
DEPUTY COMMISSIONER OF EXCISE
BIJAPUR DIST. BIJAPUR? A
SR1 B N HALLUR
DEPUTY COMMISSIONER.(')F=E:XC'ISE
GADAG DIST. ;
SRIKBHEMAPPA _ _ _
DEPUTY COMMISS;IONER. OI?-EX.CIS:E '
KODAGU
SR1 A
DEPUTY 'CQIV'M__ISS«ION_EI§'I OEEXCISE
BIDAR D'IS;T,, EIDAR'-.._
SRIEA
DEPUTY COMMISSIONER OF EXCISE
DI;~I_ARwAD_ 'DIST, DHARWAD
- OVIINDAPP'/A" "
A . 1'DEPLIfDrf COMMISSIONER OF EXCISE
DAKSHINAKANNADA DIST
RESPONDENTS
"(BY ULA KANIADOLLI F OR C / R1, SRI JAVID
' 'IIUSSAIN EOR R1, R2--R3 DISMISSED. R4--R9-SD)
****$
THIS WP IS FILED UNDER ARTICLE 226 AND 227 OF'
CONSTITUTION OF INDIA PRAYING To QUASH THE
"ORDER DT.30--4-2002 PASSED BY K.A.T. IN APPLICATION
" 310.5842/2001 VIDE ANNA
232
WRIT PETITION NO.3032'7/ 2003
BETWEEN:
1. THE STATE OF KARNAT2/3J(A
RERBY ITS SECRETARY TO GOVT.
FINANCE DEP'I'., VIDI-{ANA SOUDHA
BAN GALORE-- 1
£0
THE EXCISE COMMISSIONER IN KARNA:mi_§A. '7
VOKKALIGARA BHAVANA, KITTUR RA1\IE..._:fz » 4.
CHENNAMMA CIRCLE . -- "
BANGALORE-5600 01 A. f; T
{BY SMT: SHEELA KRISHNA, AC;A_}7
ANB: O V V
SRI A R sURYANARAYAw$IA..
AGED ABOUT 56 YEARS' '0 G'
s/O.A.RAMAswA:vIY SHETIY"
WORKING AS INsPECTOR'OE:EXC':sE V' " 1'
CHANNAPATNA _
BANGAEORE RESPONDENT
" @1532'. SR1: }X''RV:»SVUR§fANARAYANA » R1 SD}
*$*$*
._ FILED UNDER ARTICLES 226 AND 227
OF »_.THE.CONS'1'ETU'FiON OF INDIA PRAYING TO QUASH
A THE"'IMREGNED ORDER DT. 19.2.2003 PASSED BY THE
"KAT, IN APPLICATION NO.1-4:62/2003 VIBE ANNEXA.
HATHESE PETITEONS COMING ON FOR HEARING THIS
SABHAHIT J., MADE THE FOLLOWING:--
ORDER
It is submitted by the Eearned Govt. Advocate
appearing for the petitioners in both these peti:tic.npsVp:.Vthat
Government had challenged the order
Karnataka Administrative Tribunai;w.herein aiidiréecitivon had i
been given to consider the cases the
Tribunal to the post of Depu’t’y..Corrimissioner’tEXcVis’e] and?
during the pendency of thesep_wrli’t..p’etitions;’the respondents
have been promoted to”ac.c_ordance with law.
Learned COuHSC.Ivapp(5f:1T’iD§2: for_.Tt_he.V’.co.n”testing respondent
does not the _sa’_1fne..__» 1;A–zJnd;=;£° the circumstances,
learned Govf_v.”;Ad_voica’tersubmits that nothing survives for
consideration in’~th’ese.–vvi’i.t petitions.
Accordingly; these writ petitions are dismissed as
‘ shaving b.e:c:3_:”ne_ infructuous and disposed of as such.
Sd”/-i
I 11$ ge
saga
saaaa
*mvs