High Court Madras High Court

Katariyo & Co vs Commissioner Of Customs on 3 April, 2007

Madras High Court
Katariyo & Co vs Commissioner Of Customs on 3 April, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Date:-  03.04.2007

Coram

The Honourable Mr. Justice P. SATHASIVAM 
and
The Honourable Mr. Justice S. TAMILVANAN


W.A. No.2002 of 2001
					   

Katariyo & Co.
rep. by its Proprietor
A. Lalithkumar					... Appellant

			..Vs..


1.  Commissioner of Customs,
    Customs House,
    33, Rajaji Salai,
    Chennai  600 001.

2. The Asst. Commissioner Of Customs,
    (Ware House of Disposal),
    Customs House,
    33, Rajaji Salai,
    Chennai  600 001.

3. Verma & Co.,
    159, Mint Street,
    Chennai  600 079.				... Respondents


		Appeal to set aside the order dated 19.9.2001 passed in W.P. No.14151 of 2001 on the file of this Court.  


		For Appellant	: Mr.  S. Balasubramanian
		For Respondents : Mr. K. Kannan, S.C.G.S.C. for R1 & R2


JUDGMENT

(Judgment was delivered by P. SATHASIVAM, J.)

Learned counsel appearing for the appellant reports that as on date, nothing survives for adjudication. Recording the said statement, the writ appeal is dismissed as infructuous. No costs.

ssa.

To

1. Commissioner of Customs,
Customs House,
33, Rajaji Salai,
Chennai 600 001.

2. The Asst. Commissioner of Customs,
(Ware House of Disposal),
Customs House,
33, Rajaji Salai,
Chennai 600 001.