IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.
                                                      C.W.P. No. 7844 of 2008
                                           DATE OF DECISION : 29.07.2008
Gaurav Imperial Corporation
                                                               .... PETITIONER
                                     Versus
The State of Punjab and others
                                                          ..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
             HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH
Present:     Mr. Sandeep Goyal, Advocate,
             for the petitioner.
             Mr. Piyush Kant Jain, Addl. A.G., Punjab.
                                 ***
SATISH KUMAR MITTAL , J. ( Oral )
Counsel for the petitioner states that in terms of the order dated
May 30, 2008, goods of the petitioner have been released on furnishing
bank guarantee of the amount of tax as well as penalty. He further states that
in this case, the penalty order has already been passed, but copy of the same
has not been supplied to the petitioner and the petitioner intends to file
appeal against the order of penalty. In view of this fact, counsel for the
petitioner states that the petitioner may be permitted to withdraw this
petition with liberty to file an appeal against the order of penalty, by taking
all the pleas taken here in this petition, with further liberty to avail its other
 CWP No. 7844 of 2008 -2-
remedies for the alleged harassment of the petitioner by the authorities.
Dismissed as withdrawn with the aforesaid liberty. If copy of
the penalty order has not been supplied to the petitioner, the respondents are
directed to supply the same to the petitioner within a period of seven days.
                                        ( SATISH KUMAR MITTAL )
                                                 JUDGE
July 29, 2008                        ( AUGUSTINE GEORGE MASIH )
ndj                                            JUDGE