High Court Punjab-Haryana High Court

Sethu Ram Singla vs Notified Area Committee on 6 September, 2011

Punjab-Haryana High Court
Sethu Ram Singla vs Notified Area Committee on 6 September, 2011
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                                 Civil Writ Petition No. 2896 of 1992
                                 Date of Decision: September 06,2011

Sethu Ram Singla
                                                                     Petitioner

                                   Versus

Notified Area Committee,Manimajra
through its Secretary
                                                             ...Respondent

CORAM; HON’BLE MR.JUSTICE ALOK SINGH

1. Whether Reporters of local news papers may be allowed to see
judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

Present: Mr.S.P.Jain, Sr. Advocate
with Mr.Dheeraj Jain, Advocate
for the petitioner.

None for the respondent.

Alok Singh, J (Oral)
Learned Sr. Advocate appearing for the petitioner states that
territory of Notified Area Committee/Respondent had been merged in the
Municipal Corporation, Chandigarh, therefore, as on date, the petitioner
has no apprehension about the recovery of the taxes pursuant to the
impugned notice. He further states that he may be permitted to withdraw
this petition with liberty to file afresh, if Municipal Corporation,
Chandigarh proposes to take any step for recovery of tax amount.

Dismissed as withdrawn with the aforesaid liberty.




                                                         (Alok Singh)
September 06, 2011                                          Judge
BB