Punjab-Haryana High Court
M/S Best Food International (P) … vs State Of Punjab And Others on 25 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 2510 of 2009
DATE OF DECISION: February 25, 2009
M/s Best Food International (P) Ltd.
...Petitioner
Versus
State of Punjab and others
...Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE H.S. BHALLA
Present: Mr. Avneesh Jhingan, Advocate,
for the petitioner.
Mr. Piyush Kant Jain, Addl. AG, Punjab,
for the respondents.
1. Whether Reporters of local papers may be
allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in
the Digest?
M.M. KUMAR, J.
Learned counsel for the petitioner has placed on record a
communication dated 19.2.2009 showing that its TIN number has
been un-locked. This render the petition as having been rendered
infructuous and the same is disposed of as such. Copy of the
communication dated 19.2.2009 is taken on record as Mark ‘A’.
(M.M. KUMAR)
JUDGE
(H.S. BHALLA)
February 25, 2009 JUDGE
C.W.P. No. 2510 of 2009 2
Pkapoor