Gujarat High Court High Court

Dilipkaur vs Directorate on 13 August, 2008

Gujarat High Court
Dilipkaur vs Directorate on 13 August, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.RA/7720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 77 of
2008 
=========================================================


 

DILIPKAUR
W/O HARISINGH SADHUSINGH & 2 - Applicant(s)
 

Versus
 

DIRECTORATE
OF REVENUE INTELLIGENCE & 2 - Respondent(s)
 

=========================================================
Appearance : 
MS
SHRADDHA SHETH for MR IM MUNSHI for Applicant(s)
: 1 - 3. 
MR RITURAJ M MEENA for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
MS MANISHA SHAH, APP for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 13/08/2008 
ORAL ORDER

Ms
Shraddha Sheth for Mr IM Munshi, learned advocate for the petitioners
submitted that in view of the fact that the Directorate of Revenue
Intelligence has disposed of the truck, this petition has become
infructuous and therefore, she seeks permission to withdraw this
petition.

The
permission is granted. The petition stands disposed of as withdrawn.

(H.B.

Antani, J.)

mrpandya*

   

Top