Allahabad High Court High Court

Babita Jain vs Union Of India (Uoi) And Cce on 13 December, 1996

Allahabad High Court
Babita Jain vs Union Of India (Uoi) And Cce on 13 December, 1996
Equivalent citations: 1997 (70) ECR 258 Allahabad
Author: O Verma
Bench: O Verma, N Gupta


JUDGMENT

O.P Verma, J.

1. Heard counsel for the parties.

2. The contention of the petitioner is that she was denied exemption on the basis of the Notification No. 175/86-CE dated 1st March, 1986 (Annexure-I to the Writ Petition), which according to her is discriminatory. Shri Bhartji Agarwal, learned Counsel for the petitioner relying on M/s. Machine Well Engineers v. Union of India , urged that a division bench of this Court has held that the aforesaid Notification is discriminatory and on that basis the exemption can not denied to the petitioner.

3. This is a how the petitioner seeks quashing of the impugned show cause notice dated 16th March, 1996 (Annexure-2 to the Writ Petition). Since the matter has already been decided by this Court, the petitioner may show cause to respondent No. 2 placing reliance on the case of M/s. Machine Well Engineers.

4. For the reason, the petition is disposed of finally.