High Court Punjab-Haryana High Court

Tarun Mehta And Others vs Shiv Apoorva Kumar Singh on 10 September, 2009

Punjab-Haryana High Court
Tarun Mehta And Others vs Shiv Apoorva Kumar Singh on 10 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                     COCP No.284 of 2009
                                     Date of decision: 10.9.2009


Tarun Mehta and others                          ......Petitioner(s)

                                 Versus


Shiv Apoorva Kumar Singh                        ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Parampal Singh, Advocate for Mr. Hari Om Attri, Advocate
for the petitioner.

Mr. Ashok Jindal, Additional Advocate General, Haryana.

Rakesh Kumar Garg, J.(Oral)

In response to the show cause notice issued by this Court,

short reply by way of affidavit of Sh. Apoorva Kumar Singh, IAS, the then

Excise and Taxation Commissioner, Haryana, has been filed wherein it has

been submitted that in compliance of the order dated 24.12.2008 passed

by this Court in CWP No.21835 of 2008, speaking order dated 1.7.2009,

attached as Annexure R-1 with the reply, has been passed.

In view of the aforesaid order, I am not inclined to proceed

further in this contempt petition.

Rule discharged.

However, the petitioner shall be at liberty to challenge the

aforesaid order Annexure R-1 in accordance with law.




September 10, 2009                        (RAKESH KUMAR GARG)
ps                                               JUDGE