Karnataka High Court
Sri B K Gangesh vs The Deputy Commissioner Of Excise on 14 December, 2010
and etc;' IN THE HIGH COURT or KARNATAKA AT BANGALORE y DATED THIS THE 14*" DAY or DECEMBER, 2010 BEFORE V THE HON'Bi_E MR. }USTICE ASHOK..B.__HINC'H1G.E_RIV"':: WRIT PETITION No.1283/2010 :'E;<§;:i<:;esI_' M BETWEEN: it it V' " Sri B.K. Gangesh, S/o Late B.R. Krishna Das, V Aged 41 years, R/at No.20'-15, Property I\io.123/1, _ __ Srirampura,Mysore_: Petitioner _ for .. ri "O_."S'%'3;;i:vVa ra _ma"B'nat, Advocates) AND: The Deputy Comérin-issio--ne'r.VAof Mysore District, iVi~ys'oreV.}_ Respondent
Ttiits”‘:’w:r–it petition’is—-fiied under Articles 226 and 227 of the
Constit~u.tion_v .of_’I.ndia praying to quash the order dated
30.”1_2;’2{_}O9 order”-passed by the respondent vicle Annexure–A
writ petition coming on for Orders this day, the Court
~ ;m_’ad,e the toviiewing:
QRDER
The petitioner’s side has filed a memo stating that this
_;_:ietition has become infructuous in view of the issuance of the
fresh licence to the petitioner igrgthe subsequent period.
2. This petition is dismissed as having become
infru ctuous.
Mere J A MD Sd/-»