High Court Karnataka High Court

Sri B K Gangesh vs The Deputy Commissioner Of Excise on 14 December, 2010

Karnataka High Court
Sri B K Gangesh vs The Deputy Commissioner Of Excise on 14 December, 2010
Author: Ashok B.Hinchigeri
 and etc;' 

IN THE HIGH COURT or KARNATAKA AT BANGALORE y
DATED THIS THE 14*" DAY or DECEMBER, 2010 
BEFORE  V
THE HON'Bi_E MR. }USTICE ASHOK..B.__HINC'H1G.E_RIV"':: 
WRIT PETITION No.1283/2010 :'E;<§;:i<:;esI_'   M

BETWEEN: it it V' "

Sri B.K. Gangesh, 

S/o Late B.R. Krishna Das, V

Aged 41 years,

R/at No.20'-15,

Property I\io.123/1, _ __    
Srirampura,Mysore_:       Petitioner

_   for
 ..  ri "O_."S'%'3;;i:vVa ra _ma"B'nat, Advocates)

AND:

The Deputy Comérin-issio--ne'r.VAof 
Mysore District, iVi~ys'oreV.}_    Respondent

Ttiits”‘:’w:r–it petition’is—-fiied under Articles 226 and 227 of the

Constit~u.tion_v .of_’I.ndia praying to quash the order dated

30.”1_2;’2{_}O9 order”-passed by the respondent vicle Annexure–A

writ petition coming on for Orders this day, the Court

~ ;m_’ad,e the toviiewing:

QRDER

The petitioner’s side has filed a memo stating that this

_;_:ietition has become infructuous in view of the issuance of the

fresh licence to the petitioner igrgthe subsequent period.

2. This petition is dismissed as having become

infru ctuous.

Mere    J  A

MD

Sd/-»