Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

More Retail Pvt., Ltd vs The State Of Karnataka
2024 Latest Caselaw 12004 Kant

Citation : 2024 Latest Caselaw 12004 Kant
Judgement Date : 30 May, 2024

Karnataka High Court

More Retail Pvt., Ltd vs The State Of Karnataka on 30 May, 2024

Author: K.Somashekar

Bench: K.Somashekar

                                                 -1-
                                                           NC: 2024:KHC:18196-DB
                                                             WA No. 910 of 2021
                                                         C/W WA No. 749 of 2021
                                                             WA No. 750 of 2021
                                                             WA No. 751 of 2021
                                                             WA No. 752 of 2021
                                                             WA No. 753 of 2021
                                                             WA No. 754 of 2021
                                                             WA No. 770 of 2021
                                                             WA No. 774 of 2021
                                                             WA No. 775 of 2021
                                                             WA No. 868 of 2021


                          IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                                 DATED THIS THE 30TH DAY OF MAY, 2024

                                               PRESENT
                              THE HON'BLE MR JUSTICE K.SOMASHEKAR
                                                 AND
                           THE HON'BLE DR. JUSTICE CHILLAKUR SUMALATHA
                                 WRIT APPEAL NO.910 OF 2021 (EXCISE)
                                                 C/W
                                 WRIT APPEAL NO. 749 OF 2021 (EXCISE)
                                 WRIT APPEAL NO. 750 OF 2021 (EXCISE)
                                 WRIT APPEAL NO. 751 OF 2021 (EXCISE)
                                 WRIT APPEAL NO. 752 OF 2021 (EXCISE)
                                 WRIT APPEAL NO. 753 OF 2021 (EXCISE)
                                 WRIT APPEAL NO. 754 OF 2021 (EXCISE)
Digitally signed by
MOUNESHWARAPPA                   WRIT APPEAL NO. 770 OF 2021 (EXCISE)
NAGARATHNA
Location: HIGH                   WRIT APPEAL NO. 774 OF 2021 (EXCISE)
COURT OF
KARNATAKA                        WRIT APPEAL NO. 775 OF 2021 (EXCISE)
                                 WRIT APPEAL NO. 868 OF 2021 (EXCISE)


                      IN WRIT APPEAL NO.910 OF 2021
                      BETWEEN:

                         MORE RETAIL PVT., LTD.,
                         (EARLIER CALLED AS MORE RETAIL LTD., AND THE NAME
                         CHANGED BY VIRTUE OF CERTIFICATE OF
                         INCORPORATION OF CHANGE OF NAME)
                         A COMPANY INCORPORATED UNDER THE COMPANIES ACT
                                  -2-
                                              NC: 2024:KHC:18196-DB
                                            WA No. 910 of 2021
                                        C/W WA No. 749 of 2021
                                            WA No. 750 of 2021
                                            WA No. 751 of 2021
                                            WA No. 752 of 2021
                                            WA No. 753 of 2021
                                            WA No. 754 of 2021
                                            WA No. 770 of 2021
                                            WA No. 774 of 2021
                                            WA No. 775 of 2021
                                            WA No. 868 of 2021


     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92 5TH AND 6TH FLOORS, NEAR MITTAL INDUSTRIAL
     ESTATE ANDHERIKURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S.
     AGED ABOUT 37 YEARS
     S/O. MAHILNATH SHETTY.
                                                 ...APPELLANT
     (BY SRI SARAVANA S., ADVOCATE)

AND:

1.   THE EXCISE COMMISSIONER
     KARNATAKA, 2ND FLOOR
     TTMC A BLOCK, BMTC BUILDING
     SHANTHINAGAR, BENGALURU - 560 027.

2.   DEPUTY COMMISSIONER (EXCISE)
     BENGALURU EAST
     INDIRANAGAR
     BENGALURU - 560 092.
                                                     ...RESPONDENTS
     (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)

       THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS    PASSED      BY   THE     LEARNED      SINGLE   JUDGE    IN
W.P.NO.27608/2019,    DATED      20/07/2021    AND   PASS   SUITABLE
ORDERS AS MAY BE DEEMED APPROPRIATE TO MEET THE ENDS OF
JUSTICE AND EQUITY.
                              -3-
                                        NC: 2024:KHC:18196-DB
                                          WA No. 910 of 2021
                                      C/W WA No. 749 of 2021
                                          WA No. 750 of 2021
                                          WA No. 751 of 2021
                                          WA No. 752 of 2021
                                          WA No. 753 of 2021
                                          WA No. 754 of 2021
                                          WA No. 770 of 2021
                                          WA No. 774 of 2021
                                          WA No. 775 of 2021
                                          WA No. 868 of 2021


IN WRIT APPEAL NO.749 OF 2021
BETWEEN:
     MORE RETAIL PVT., LTD.,
     A COMPANY INCORPORATED UNDER THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92, 5TH AND 6TH FLOORS, NEAR MITTAL INDUSTRIAL
     ESTATE, ANDHERIKURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S.
     AGED ABOUT 37 YEARS
     S/O. MAHILNATH SHETTY.
                                                 ...APPELLANT
     (BY SRI SARAVANA S., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     EXCISE OF DEPARTMENT
     GOVERNMENT OF KARNATAKA
     VIKASASOUDHA
     AMBEDKAR VEEDHI
     BENGALURU-560 001
     REPRESENTED BY ITS SECRETARY.

2.   THE EXCISE COMMISSIONER
     KARNATAKA, 2ND FLOOR
     TTMC A BLOCK, BMTC BUILDING
     SHANTHINAGAR, BENGALURU - 560 027.

3.   DEPUTY COMMISSIONER (EXCISE)
     BENGALURU EAST
     INDIRANAGAR
     BENGALURU - 560 092.
                                               ...RESPONDENTS
     (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)
                               -4-
                                         NC: 2024:KHC:18196-DB
                                          WA No. 910 of 2021
                                      C/W WA No. 749 of 2021
                                          WA No. 750 of 2021
                                          WA No. 751 of 2021
                                          WA No. 752 of 2021
                                          WA No. 753 of 2021
                                          WA No. 754 of 2021
                                          WA No. 770 of 2021
                                          WA No. 774 of 2021
                                          WA No. 775 of 2021
                                          WA No. 868 of 2021


       THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS    PASSED   BY   THE    LEARNED     SINGLE   JUDGE   IN
W.P.NO.10642/2021, DATED 20/07/2021 AND PASS ANY SUCH
OTHER ORDERS AS MAY BE DEEMED APPROPRIATE, TOGETHER
WITH COSTS THROUGHOUT IN THE ENDS OF JUSTICE AND EQUITY.


IN WRIT APPEAL NO.750 OF 2021
BETWEEN:

     MORE RETAIL PVT., LTD.,
     A COMPANY INCORPORATED UNDER THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92, 5TH AND 6TH FLOORS, NEAR MITTAL INDUSTRIAL
     ESTATE, ANDHERIKURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S.
     AGED ABOUT 37 YEARS
     S/O. MAHILNATH SHETTY.
                                                 ...APPELLANT
     (BY SRI SARAVANA S., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     EXCISE OF DEPARTMENT
     GOVERNMENT OF KARNATAKA
     VIKASASOUDHA
     AMBEDKAR VEEDHI
     BENGALURU-560 001
     REPRESENTED BY ITS SECRETARY.
                               -5-
                                         NC: 2024:KHC:18196-DB
                                          WA No. 910 of 2021
                                      C/W WA No. 749 of 2021
                                          WA No. 750 of 2021
                                          WA No. 751 of 2021
                                          WA No. 752 of 2021
                                          WA No. 753 of 2021
                                          WA No. 754 of 2021
                                          WA No. 770 of 2021
                                          WA No. 774 of 2021
                                          WA No. 775 of 2021
                                          WA No. 868 of 2021


2.   THE EXCISE COMMISSIONER
     KARNATAKA, 2ND FLOOR
     TTMC A BLOCK, BMTC BUILDING
     SHANTHINAGAR, BENGALURU - 560 027.

3.   DEPUTY COMMISSIONER (EXCISE)
     BENGALURU URBAN DISTRICT-1
     BENGALURU - 560 026.
                                                ...RESPONDENTS
     (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)

      THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS    PASSED   BY   THE    LEARNED     SINGLE   JUDGE   IN
W.P.NO.10013/2021, DATED 20/07/2021 AND PASS ANY SUCH
OTHER ORDERS AS MAY BE DEEMED APPROPRIATE, TOGETHER
WITH COSTS THROUGHOUT IN THE ENDS OF JUSTICE AND EQUITY.


IN WRIT APPEAL NO.751 OF 2021
BETWEEN:

     MORE RETAIL PVT., LTD.,
     A COMPANY INCORPORATED UNDER THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92, 5TH AND 6TH FLOORS
     NEAR MITTAL INDUSTRIAL ESTATE
     ANDHERI KURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S., AGED ABOUT 37 YEARS
     S/O. MAHILNATH SHETTY.
                                                 ...APPELLANT
     (BY SRI SARAVANA S., ADVOCATE)
                               -6-
                                         NC: 2024:KHC:18196-DB
                                         WA No. 910 of 2021
                                     C/W WA No. 749 of 2021
                                         WA No. 750 of 2021
                                         WA No. 751 of 2021
                                         WA No. 752 of 2021
                                         WA No. 753 of 2021
                                         WA No. 754 of 2021
                                         WA No. 770 of 2021
                                         WA No. 774 of 2021
                                         WA No. 775 of 2021
                                         WA No. 868 of 2021


AND:

1.   THE STATE OF KARNATAKA
     EXCISE OF DEPARTMENT
     GOVERNMENT OF KARNATAKA
     VIKASA SOUDHA
     AMBEDKAR VEEDHI
     BENGALURU-560 001
     REPRESENTED BY ITS SECRETARY.

2.   THE EXCISE COMMISSIONER
     KARNATAKA, 2ND FLOOR
     TTMC A BLOCK, BMTC BUILDING
     SHANTHINAGAR, BENGALURU - 560 027.

3.   DEPUTY COMMISSIONER (EXCISE)
     BENGALURU URBAN DISTRICT-8
     BENGALURU - 560 027.
                                                ...RESPONDENTS

     (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)


       THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS    PASSED   BY   THE    LEARNED     SINGLE   JUDGE   IN
W.P.NO.10645/2021, DATED 20/07/2021 AND PASS ANY SUCH
OTHER ORDERS AS MAY BE DEEMED APPROPRIATE, TOGETHER
WITH COSTS THROUGHOUT IN THE ENDS OF JUSTICE AND EQUITY.
                              -7-
                                        NC: 2024:KHC:18196-DB
                                          WA No. 910 of 2021
                                      C/W WA No. 749 of 2021
                                          WA No. 750 of 2021
                                          WA No. 751 of 2021
                                          WA No. 752 of 2021
                                          WA No. 753 of 2021
                                          WA No. 754 of 2021
                                          WA No. 770 of 2021
                                          WA No. 774 of 2021
                                          WA No. 775 of 2021
                                          WA No. 868 of 2021


IN WRIT APPEAL NO.752 OF 2021
BETWEEN:

     MORE RETAIL PVT., LTD.,
     A COMPANY INCORPORATED UNDER THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92, 5TH AND 6TH FLOORS
     NEAR MITTAL INDUSTRIAL ESTATE
     ANDHERIKURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S.
     AGED ABOUT 37 YEARS
     S/O. MAHILNATH SHETTY.
                                                 ...APPELLANT
     (BY SRI SARAVANA S., ADVOCATE)


AND:

1.   THE STATE OF KARNATAKA
     EXCISE OF DEPARTMENT
     GOVERNMENT OF KARNATAKA
     VIKASA SOUDHA
     AMBEDKAR VEEDHI
     BENGALURU-560 001
     REPRESENTED BY ITS SECRETARY.
2.   THE EXCISE COMMISSIONER
     KARNATAKA, 2ND FLOOR
     TTMC A BLOCK, BMTC BUILDING
     SHANTHINAGAR, BENGALURU - 560 027.
3.   DEPUTY COMMISSIONER (EXCISE)
     BENGALURU URBAN DISTRICT
     BENGALURU - 560 027.
                                               ...RESPONDENTS
     (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)
                               -8-
                                         NC: 2024:KHC:18196-DB
                                          WA No. 910 of 2021
                                      C/W WA No. 749 of 2021
                                          WA No. 750 of 2021
                                          WA No. 751 of 2021
                                          WA No. 752 of 2021
                                          WA No. 753 of 2021
                                          WA No. 754 of 2021
                                          WA No. 770 of 2021
                                          WA No. 774 of 2021
                                          WA No. 775 of 2021
                                          WA No. 868 of 2021



       THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS    PASSED   BY   THE    LEARNED     SINGLE   JUDGE   IN
W.P.NO.10644/2021, DATED 20/07/2021 AND PASS ANY SUCH
OTHER ORDERS AS MAY BE DEEMED APPROPRIATE, TOGETHER
WITH COSTS THROUGHOUT IN THE ENDS OF JUSTICE AND EQUITY.


IN WRIT APPEAL NO.753 OF 2021
BETWEEN:

     MORE RETAIL PVT., LTD.,
     A COMPANY INCORPORATED UNDER THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92, 5TH AND 6TH FLOORS
     NEAR MITTAL INDUSTRIAL ESTATE
     ANDHERI KURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S.
     AGED ABOUT 37 YEARS
     S/O. MAHILNATH SHETTY.
                                                 ...APPELLANT
     (BY SRI SARAVANA S., ADVOCATE)


AND:

1.   THE STATE OF KARNATAKA
     EXCISE OF DEPARTMENT
     GOVERNMENT OF KARNATAKA
     VIKASA SOUDHA
     AMBEDKAR VEEDHI
     BENGALURU-560 001
     REPRESENTED BY ITS SECRETARY.
                               -9-
                                         NC: 2024:KHC:18196-DB
                                          WA No. 910 of 2021
                                      C/W WA No. 749 of 2021
                                          WA No. 750 of 2021
                                          WA No. 751 of 2021
                                          WA No. 752 of 2021
                                          WA No. 753 of 2021
                                          WA No. 754 of 2021
                                          WA No. 770 of 2021
                                          WA No. 774 of 2021
                                          WA No. 775 of 2021
                                          WA No. 868 of 2021


2.   THE EXCISE COMMISSIONER
     KARNATAKA, 2ND FLOOR
     TTMC A BLOCK, BMTC BUILDING
     SHANTHINAGAR, BENGALURU - 560 027.
3.   DEPUTY COMMISSIONER (EXCISE)
     BENGALURU URBAN DISTRICT-5
     BENGALURU - 560 038.
                                                ...RESPONDENTS
     (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)


      THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS    PASSED   BY   THE    LEARNED     SINGLE   JUDGE   IN
W.P.NO.10639/2021, DATED 20/07/2021 AND PASS ANY SUCH
OTHER ORDERS AS MAY BE DEEMED APPROPRIATE, TOGETHER
WITH COSTS THROUGHOUT IN THE ENDS OF JUSTICE AND EQUITY.


IN WRIT APPEAL NO.754 OF 2021
BETWEEN:

     MORE RETAIL PVT., LTD.,
     A COMPANY INCORPORATED UNDER THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92, 5TH AND 6TH FLOORS
     NEAR MITTAL INDUSTRIAL ESTATE
     ANDHERI KURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S., AGED ABOUT 37 YEARS
     S/O. MAHILNATH SHETTY.
                                                 ...APPELLANT
     (BY SRI SARAVANA S., ADVOCATE)
                               - 10 -
                                           NC: 2024:KHC:18196-DB
                                           WA No. 910 of 2021
                                       C/W WA No. 749 of 2021
                                           WA No. 750 of 2021
                                           WA No. 751 of 2021
                                           WA No. 752 of 2021
                                           WA No. 753 of 2021
                                           WA No. 754 of 2021
                                           WA No. 770 of 2021
                                           WA No. 774 of 2021
                                           WA No. 775 of 2021
                                           WA No. 868 of 2021


AND:

1.   THE STATE OF KARNATAKA
     EXCISE OF DEPARTMENT
     GOVERNMENT OF KARNATAKA
     VIKASA SOUDHA
     AMBEDKAR VEEDHI
     BENGALURU-560 001
     REPRESENTED BY ITS SECRETARY.

2.   THE EXCISE COMMISSIONER
     KARNATAKA, 2ND FLOOR
     TTMC A BLOCK, BMTC BUILDING
     SHANTHINAGAR, BENGALURU - 560 027.

3.   DEPUTY COMMISSIONER (EXCISE)
     BENGALURU URBAN DISTRICT
     BENGALURU - 560 027.
                                                  ...RESPONDENTS
     (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)

       THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS    PASSED   BY   THE      LEARNED     SINGLE   JUDGE   IN
W.P.NO.10640/2021, DATED 20/07/2021 AND PASS ANY SUCH
OTHER ORDERS AS MAY BE DEEMED APPROPRIATE, TOGETHER
WITH COSTS THROUGHOUT IN THE ENDS OF JUSTICE AND EQUITY.


IN WRIT APPEAL NO.770 OF 2021
BETWEEN:

     MORE RETAIL PVT., LTD.,
     (EARLIER CALLED AS MORE RETAIL LTD., AND THE NAME
                                 - 11 -
                                             NC: 2024:KHC:18196-DB
                                             WA No. 910 of 2021
                                         C/W WA No. 749 of 2021
                                             WA No. 750 of 2021
                                             WA No. 751 of 2021
                                             WA No. 752 of 2021
                                             WA No. 753 of 2021
                                             WA No. 754 of 2021
                                             WA No. 770 of 2021
                                             WA No. 774 of 2021
                                             WA No. 775 of 2021
                                             WA No. 868 of 2021


     CHANGED BY VIRTUE OF CERTIFICATE OF
     INCORPORATION OF CHANGE OF NAME)
     A COMPANY INCORPORATED UNDER THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92, 5TH AND 6TH FLOORS
     NEAR MITTAL INDUSTRIAL ESTATE
     ANDHERI KURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S.
     AGED ABOUT 37 YEARS
     S/O. MAHILNATH SHETTY.
                                                 ...APPELLANT
     (BY SRI SARAVANA S., ADVOCATE)

AND:

1.   THE EXCISE COMMISSIONER
     KARNATAKA, 2ND FLOOR
     TTMC A BLOCK, BMTC BUILDING
     SHANTHINAGAR, BENGALURU - 560 027.

2.   DEPUTY COMMISSIONER (EXCISE)
     BENGALURU EAST, BYATARAYANAPURA
     BENGALURU - 560 092.
                                                    ...RESPONDENTS
     (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)


       THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS    PASSED     BY   THE      LEARNED     SINGLE   JUDGE    IN
W.P.NO.27607/2019,   DATED      20/07/2021    AND   PASS   SUITABLE
                             - 12 -
                                        NC: 2024:KHC:18196-DB
                                          WA No. 910 of 2021
                                      C/W WA No. 749 of 2021
                                          WA No. 750 of 2021
                                          WA No. 751 of 2021
                                          WA No. 752 of 2021
                                          WA No. 753 of 2021
                                          WA No. 754 of 2021
                                          WA No. 770 of 2021
                                          WA No. 774 of 2021
                                          WA No. 775 of 2021
                                          WA No. 868 of 2021


ORDERS AS MAY BE DEEMED APPROPRIATE TO MEET THE ENDS OF
JUSTICE AND EQUITY.


IN WRIT APPEAL NO.774 OF 2021
BETWEEN:

     MORE RETAIL PVT., LTD.,
     (EARLIER CALLED AS MORE RETAIL LTD., AND THE NAME
     CHANGED BY VIRTUE OF CERTIFICATE OF
     INCORPORATION OF CHANGE OF NAME)
     A COMPANY INCORPORATED UNDER THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92, 5TH AND 6TH FLOORS
     NEAR MITTAL INDUSTRIAL ESTATE
     ANDHERI KURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S.
     AGED ABOUT 37 YEARS
     S/O. MAHILNATH SHETTY.
                                                  ...APPELLANT
     (BY SRI SARAVANA S., ADVOCATE)


AND:

1.   THE EXCISE COMMISSIONER
     KARNATAKA, 2ND FLOOR
     TTMC A BLOCK, BMTC BUILDING
     SHANTHINAGAR, BENGALURU - 560 027.

2.   DEPUTY COMMISSIONER (EXCISE)
     BANGALORE EAST, INDIRANAGAR
     BENGALURU - 560 092.
                                               ...RESPONDENTS
     (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)
                                  - 13 -
                                              NC: 2024:KHC:18196-DB
                                              WA No. 910 of 2021
                                          C/W WA No. 749 of 2021
                                              WA No. 750 of 2021
                                              WA No. 751 of 2021
                                              WA No. 752 of 2021
                                              WA No. 753 of 2021
                                              WA No. 754 of 2021
                                              WA No. 770 of 2021
                                              WA No. 774 of 2021
                                              WA No. 775 of 2021
                                              WA No. 868 of 2021



       THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS    PASSED      BY   THE      LEARNED     SINGLE   JUDGE    IN
W.P.NO.27606/2019,    DATED      20/07/2021    AND   PASS   SUITABLE
ORDERS AS MAY BE DEEMED APPROPRIATE TO MEET THE ENDS OF
JUSTICE AND EQUITY.

IN WRIT APPEAL NO.775 OF 2021

BETWEEN:

     MORE RETAIL PVT., LTD.,
     (EARLIER CALLED AS MORE RETAIL LTD., AND THE NAME
     CHANGED BY VIRTUE OF CERTIFICATE OF
     INCORPORATION OF CHANGE OF NAME)
     A COMPANY INCORPORATED UNDER THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92, 5TH AND 6TH FLOORS
     NEAR MITTAL INDUSTRIAL ESTATE
     ANDHERIKURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S.
     AGED ABOUT 37 YEARS
     S/O. MAHILNATH SHETTY.
                                                  ...APPELLANT
     (BY SRI SARAVANA S., ADVOCATE)


AND:

1.   THE EXCISE COMMISSIONER
     KARNATAKA, 2ND FLOOR
     TTMC A BLOCK, BMTC BUILDING
                                  - 14 -
                                              NC: 2024:KHC:18196-DB
                                              WA No. 910 of 2021
                                          C/W WA No. 749 of 2021
                                              WA No. 750 of 2021
                                              WA No. 751 of 2021
                                              WA No. 752 of 2021
                                              WA No. 753 of 2021
                                              WA No. 754 of 2021
                                              WA No. 770 of 2021
                                              WA No. 774 of 2021
                                              WA No. 775 of 2021
                                              WA No. 868 of 2021


     SHANTHINAGAR, BENGALURU - 560 027.

2.   DEPUTY COMMISSIONER (EXCISE)
     BENGALURU EAST, INDIRANAGAR
     BENGALURU - 560 032.
                                                     ...RESPONDENTS
     (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)


      THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS    PASSED      BY   THE      LEARNED     SINGLE   JUDGE    IN
W.P.NO.27610/2019,    DATED      20/07/2021    AND   PASS   SUITABLE
ORDERS AS MAY BE DEEMED APPROPRIATE TO MEET THE ENDS OF
JUSTICE AND EQUITY.



IN WRIT APPEAL NO.868 OF 2021

BETWEEN:

     MORE RETAIL PVT., LTD.,
     (EARLIER CALLED AS MORE RETAIL LTD., AND THE NAME
     CHANGED BY VIRTUE OF CERTIFICATE OF
     INCORPORATION OF CHANGE OF NAME)
     A COMPANY INCORPORATED UNDER THE COMPANIES ACT
     HAVING ITS REGISTERED OFFICE AT SCAN LINE ICON
     86/92, 5TH AND 6TH FLOORS
     NEAR MITTAL INDUSTRIAL ESTATE
     ANDHERIKURLA ROAD, ANDHERI (E)
     MUMBAI, MAHARASHTRA - 400 059
     REPT. BY ITS AUTHORIZED
     SIGNATORY: VIVEK S.
                                    - 15 -
                                               NC: 2024:KHC:18196-DB
                                                 WA No. 910 of 2021
                                             C/W WA No. 749 of 2021
                                                 WA No. 750 of 2021
                                                 WA No. 751 of 2021
                                                 WA No. 752 of 2021
                                                 WA No. 753 of 2021
                                                 WA No. 754 of 2021
                                                 WA No. 770 of 2021
                                                 WA No. 774 of 2021
                                                 WA No. 775 of 2021
                                                 WA No. 868 of 2021


       AGED ABOUT 37 YEARS
       S/O. MAHILNATH SHETTY.
                                                          ...APPELLANT
       (BY SRI SARAVANA S., ADVOCATE)


AND:

1.     THE EXCISE COMMISSIONER
       KARNATAKA, 2ND FLOOR
       TTMC A BLOCK, BMTC BUILDING
       SHANTHINAGAR, BENGALURU - 560 027.

2.     DEPUTY COMMISSIONER (EXCISE)
       BENGALURU EAST, INDIRANAGAR
       BENGALURU - 560 092.

                                                       ...RESPONDENTS
       (BY SRI DEVARAJ C.H., GOVERNMENT ADVOCATE)


        THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURTS ACT PRAYING TO SET ASIDE THE
ORDERS         PASSED   BY   THE   LEARNED    SINGLE    JUDGE   IN   WP
NO.27609/2019, DATED 20/07/2021 AND PASS SUITABLE ORDERS
AS MAY BE DEEMED APPROPRIATE TO MEET THE ENDS OF JUSTICE
AND EQUITY.



        THESE WRIT APPEALS ARE COMING ON FOR ORDERS, THIS

DAY,     Dr.    CHILLAKUR     SUMALATHA        J.,     DELIVERED     THE

FOLLOWING:
                             - 16 -
                                       NC: 2024:KHC:18196-DB
                                         WA No. 910 of 2021
                                     C/W WA No. 749 of 2021
                                         WA No. 750 of 2021
                                         WA No. 751 of 2021
                                         WA No. 752 of 2021
                                         WA No. 753 of 2021
                                         WA No. 754 of 2021
                                         WA No. 770 of 2021
                                         WA No. 774 of 2021
                                         WA No. 775 of 2021
                                         WA No. 868 of 2021




                     JUDGMENT

Heard Sri. Saravana. S, learned counsel for the

appellant in all the appeals as well as Sri. Devaraj C.H.,

learned Government Advocate, who is representing the

respondents in all the cases.

Memos that are filed by Sri. Saravana, learned

counsel for the appellant in all the cases are on record.

Through these memos, learned counsel sought permission

for withdrawal of the appeals.

2. We have gone through the material available on

record and we are of the considered opinion that there are

no grounds to reject his prayer. Hence, permission is

granted for withdrawal of the appeals.

- 17 -

NC: 2024:KHC:18196-DB

3. Learned counsel Sri. Saravana submits that he

had deposited Rs.13,80,000/- in each of the

cases i.e., W.A.No.770/2021, W.A.No.774/2021,

W.A.No.910/2021, W.A.No.868/2021, W.A.No.775/2021

and W.A.No.909/2021 as directed by this Court through

separate Demand drafts all dated 18.07.2019 for renewal

of the licence.

4. Learned counsel Sri. Saravana also submits that

the High court has kept the said amounts in fixed deposits

and therefore on withdrawal of the appeals, respective

appellant/s are entitled for the interest amount that is

accrued through fixed deposits made. Said request

appears justifiable. Also no serious objection is raised by

the other side.

- 18 -

NC: 2024:KHC:18196-DB

5. Therefore, the respective appellants are

permitted to withdraw the interest that is accrued over the

deposited amount of Rs.13,80,000/- in the respective writ

appeals.

With the above observation, all the writ appeals are

dismissed as withdrawn.

Sd/-

JUDGE

Sd/-

JUDGE

MN

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter