Karnataka High Court
Xcel Telecom Private Limited vs The Commissioner Mangalore … on 2 July, 2009
-2-
(By 811′; S VISHWAJITFE SHE’I”T’Y, ADV FOR R1 )
THIS WRIT PETITION IS FILEE) UNDER AR3*£c1J§;S’:.§:225″‘ 4_
AND 227 OF THE CONS’I’iTUTEON OF INDIA…PRk%,YINVG-._T’0′”
SET-ASIDE THE IMPUGNED ORDER. 3’2: 41s.4.2Q03’j.:ssuEg.D 1’ ‘A
BY THE R} AT ANNEXURE A AND E”§’C. T’ :1′ »
THIS PE’I’i’I’iON COMINGQN F612 i5:2L.HEA.R:NG mfg 91.3′ V
GROUP, THIS DAY, THE COURTMADE ‘1’-HE F_OLL()WIaN.(}’:’
Learned counsel xfclti –t.ki:;_ files a memo
stating that the mljef f§)r:jiI3. petition is
rendered or time.
‘I’aking mgfiiéé » fecord, the petition is
dismissefi as haviixghecome infructuous.
E