IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP No.9393/2009
Date of Decision: 21.7.2009.
M/s Vaneeta Sales Industries
..........Petitioner
Versus
Excise & Taxation Officer,Mobile Wing,Patiala.
..........Respondent
CORAM: HON'BLE MR.JUSTICE M.M.KUMAR
HON'BLE MR.JUSTICE JASWANT SINGH.
Present: Mr.KV Aggarwal,Advocate for the petitioner.
Ms.Sudeepti Sharma,Deputy Advocate General,Punjab
for respondent.
1. Whether Reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the Reporter or not ?
3. Whether the judgment should be reported in the Digest ?
M.M.KUMAR,J.
This writ petition under Article 226 of the Constitution of
India has been filed for quashing the show cause notice dated 25.6.2009
(Annexure P/1) as also for the release of vehicle bearing registration no.
HR-37-A-5577.
On 3.7.2009 Notice of motion was issued and learned
Deputy Advocate General had sought time to file reply.
Today at the time of hearing learned counsel for the
CWP No.9393/2009 2
respondent has brought to our notice that in pursuance to the directions
issued by this Court the matter has been decided and appropriate order
has been passed. The petitioner may avail the remedy of appeal as per
law.
Disposed of as having become infructuous.
(M.M.Kumar)
Judge
21.7.2009 (Jaswant Singh)
joshi Judge