Gujarat High Court
Dilipkaur vs Directorate on 13 August, 2008
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 The petition stands disposed of as withdrawn.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