High Court Punjab-Haryana High Court

Union Of India vs State Bank Of Bikaner And Jaipur … on 5 February, 2009

Punjab-Haryana High Court
Union Of India vs State Bank Of Bikaner And Jaipur … on 5 February, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH

                                     L.P.A.No.24 of 2008
                                     Date of Decision : 05.02.2009


Union of India                                         .....Appellant
             versus
State Bank of Bikaner and Jaipur and others            .....Respondents


CORAM : HON'BLE MR.JUSTICE UMA NATH SINGH.
        HON'BLE MR.JUSTICE A.N.JINDAL.


Present : Ms.Renu Bala Sharma, Advocate, Central Government
          Standing Counsel, for Union of India.
          Ms.Manpreet Kaur, Advocate, for
          Mr.G.S.Gill, Advocate, for respondent No.1.
          Mr.Anil Shukla, Advocate, for respondent No.2.
                       -.-

UMA NATH SINGH, J.

Learned counsel for respondent No.2 states that the respondent

has paid the tax amount and the property in question has been released.

According to learned counsel, now nothing survives in this matter, hence,

this LPA is disposed of as such.



                                                  (UMA NATH SINGH)
                                                       JUDGE



05-02-2009                                           (A.N.JINDAL)
  Mohinder                                              JUDGE