Gujarat High Court Case Information System
Print
SCA/13918/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13918 of 2009
=========================================================
RAZAK
HASAM BHAYA - Petitioner(s)
Versus
COMMISSIONER
OF CUSTOMS (PREVENTIVE) & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PM LAKHANI for
Petitioner(s) : 1,MRS RP LAKHANI for Petitioner(s) : 1,
MR RM
CHHAYA for Respondent(s) : 1 - 2.
NOTICE SERVED for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/02/2010
ORAL
ORDER
1.0 By
way of present petition, the petitioner has challenged the action of
the respondent in not making the remaining payment of the award due
to him for the information provided by him in getting the gold
confiscated by the Department.
2.0 In
view of decision rendered in case of Shiv Dass versus Union of
India and others reported in AIR 2007 Supreme Court 1330 wherein
it is held that if petition is filed beyond a reasonable period of
three years normally the Court would reject the same or restrict the
relief which could be granted to a reasonable
period of about three years, it would not be appropriate for this
Court to interfere with the petition.
2.0 In
view of the principles laid down in the aforesaid decision, learned
advocate for the petitioner seeks permission to withdraw the present
petition. Permission as prayed for is granted. The petition stands
disposed of as withdrawn. Notice is discharged.
(K.S.JHAVERI, J.)
niru*
Top