IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.19461 of 2008
Date of decision: 17.11.2008
M/s Vinod Brothers, Gurgaon.
-----Petitioner
Vs.
State of Haryana and others.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE L.N. MITTAL
Present:- Mr. Girish Agnihotri, Sr. Advocate with
Mr. Vijay Pal, Advocate
for the petitioner.
-----
ORDER:
Notice of motion to respondent No.3.
Ms. Ritu Bahri, DAG, Haryana, present in Court,
accepts notice.
We have heard learned counsel for the parties.
Only point raised in this petition is that appeal of the
petitioner was dismissed by the respondent No.3, who is the
appellate authority, as the petitioner failed to deposit the tax due
as per the interim order of the appellate authority. However, the
petitioner has now deposited the same and it will be in the
interest of justice if the appeal is decided on merits.
We do not find any reason to reject the prayer.
C.W.P. No.19461 of 2008
2
Without going into the merits of the case, we direct
respondent No.3 to verify the fact whether deposit has been
made and if the petitioner has already made the deposit, as
claimed, the appeal of the petitioner may be decided on merits.
The petition is disposed of.
( ADARSH KUMAR GOEL )
JUDGE
November 17, 2008 ( L. N. MITTAL )
ashwani JUDGE