IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No.18939 of 2008
Date of decision: 5.11.2008
Surjit Kumar and others.
-----Petitioners
Vs.
State of Punjab and others.
-----Respondents
CORAM:- HON'BLE MR JUSTICE ADARSH KUMAR GOEL
HON'BLE MR JUSTICE L.N. MITTAL
Present:- Mr. Deepak Arora-I, Advocate
for the petitioners.
-----
ORDER:
This petition has been filed for a direction to release the
truck of the petitioner which had been intercepted at the ICC Barrier on
13.10.2008 under Section 51 of the Punjab Value Added Tax Act, 2005
(for short, “the Act”).
Learned counsel for the petitioner says that after filing of the
writ petition, an order has been passed by the revenue authorities
under Section 51(7) of the Act imposing penalty and a demand of
Rs.92,820/- has been raised. It is also not disputed that the said order
is appealable under Section 62(5) of the Act.
In view of above, since the petitioner has alternative remedy
of appeal, this petition is disposed of, relegating the petitioner to
alternative remedy.
( ADARSH KUMAR GOEL )
JUDGE
November 05, 2008 ( L. N. MITTAL )
ashwani JUDGE