High Court Punjab-Haryana High Court

M/S Vaneeta Sales Industries vs Excise & Taxation Officer on 21 July, 2009

Punjab-Haryana High Court
M/S Vaneeta Sales Industries vs Excise & Taxation Officer on 21 July, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH.

                                                    CWP No.9393/2009
                                             Date of Decision: 21.7.2009.

M/s Vaneeta Sales Industries
                                      ..........Petitioner

           Versus

Excise & Taxation Officer,Mobile Wing,Patiala.

                                  ..........Respondent


CORAM: HON'BLE MR.JUSTICE M.M.KUMAR
       HON'BLE MR.JUSTICE JASWANT SINGH.

Present:   Mr.KV Aggarwal,Advocate for the petitioner.
           Ms.Sudeepti Sharma,Deputy Advocate General,Punjab
           for respondent.


1. Whether Reporters of local papers may be allowed to see the
judgment ?
2. To be referred to the Reporter or not ?
3. Whether the judgment should be reported in the Digest ?


M.M.KUMAR,J.

This writ petition under Article 226 of the Constitution of

India has been filed for quashing the show cause notice dated 25.6.2009

(Annexure P/1) as also for the release of vehicle bearing registration no.

HR-37-A-5577.

On 3.7.2009 Notice of motion was issued and learned

Deputy Advocate General had sought time to file reply.

Today at the time of hearing learned counsel for the
CWP No.9393/2009 2

respondent has brought to our notice that in pursuance to the directions

issued by this Court the matter has been decided and appropriate order

has been passed. The petitioner may avail the remedy of appeal as per

law.

Disposed of as having become infructuous.





                                                (M.M.Kumar)
                                                   Judge



21.7.2009                                       (Jaswant Singh)
joshi                                                Judge