IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
G.S.T.R. No. 7 of 2003
Date of decision: May 5, 2009
M/s Precision Wire Products (P) Ltd., Faridabad
....Petitioner
Versus
State of Haryana
...Respondent
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE H.S. BHALLA
Present: None.
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.
This matter is pending since 12.12.2002, when the statement of
case was sent to this Court accepting the application filed by the dealer-
petitioner under Section 42 of the Haryana General Sales Tax Act, 1973.
The matter has been listed a number of times but nobody has put in
appearance on behalf of the dealer-petitioner. The office report states that
the dealer-petitioner has remained un-served because it has shifted from the
address given. Accordingly, we are left with no option but to return the
reference un-answered because neither the counsel for the petitioner has
appeared nor the petitioner has shown any interest.
(M.M.KUMAR)
JUDGE
(H.S. BHALLA)
May 5, 2009 JUDGE
Pkapoor