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.