Allahabad High Court
Mohd. Tahir vs Union Of India And Another on 5 August, 2010
Court No. - 37 Case :- WRIT TAX No. - 1164 of 2009 Petitioner :- Mohd. Tahir Respondent :- Union Of India And Another Petitioner Counsel :- N.K. Chaturvedi Respondent Counsel :- S.P. Kesarwani (Custom),Shambhoo Chopra Hon'ble Rajes Kumar,J.
Hon’ble Bharati Sapru,J.
Grievance of the petitioner relates to the seizure of the vehicle.
Shri Shambhu Copra, learned counsel for the respondents states
that the vehicle has been released. Learned counsel for the
petitioner is not disputing.
In view of the aforesaid statement, the writ petition has become
infructuous and is accordingly dismissed.
Order Date :- 5.8.2010
SFH