IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CWP No. 4448 of 2009
Date of decision: April 01, 2009
M/s Shree Shivaji Global Exports, 177, Jangi Shivala, Tunda Talab,
Amritsar
..... PETITIONER
VERSUS
Union of India and others
..... RESPONDENTS
CORAM: HON'BLE MR. JUSTICE M.M.KUMAR
HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH
Present: Mr. Vaneet Soni, Advocate,
for the petitioner.
None for respondent No. 1.
Mr. Kamal Sehgal, Senior Standing Counsel for Indirect Taxes,
for respondents No. 2 to 4.
***
1. Whether Reporters of Local Newspapers 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 requests for withdrawal of
the petition in view of the preliminary objection regarding territorial
jurisdiction raised by counsel for respondents No. 2 to 4. He also seeks
permission to avail the remedy within the territorial jurisdiction of the
Bombay High Court.
CWP No. 4448 of 2009 -2-
Writ petition is dismissed as withdrawn with liberty to file the
petition within the jurisdiction of the Bombay High Court.
Copy of the order be given dasti under the signatures of the
Court Secretary of this Court.
( M.M.KUMAR )
JUDGE
(AUGUSTINE GEORGE MASIH )
JUDGE
April 01, 2009
pj