Gujarat High Court
Messrs vs Union on 1 July, 2011
Gujarat High Court Case Information System
Print
SCA/4418/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4418 of
2011
=========================================================
MESSRS
SUNDER BALAN, - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH M DAVE for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 - 3.
MR YN RAVANI
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 21/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Counsel
for the petitioner pointed out that after this Court issued notice on
7.4.2011, the Commissioner(Customs) passed order dated 18.4.2011,
revoking suspension of CHA license of the petitioner.
In
view of above developments, counsel for the petitioner sought
permission to withdraw the petition as same has become infructuous.
Permission
is granted. Disposed of accordingly.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top