IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No. 2896 of 1992
Date of Decision: September 06,2011
Sethu Ram Singla
Petitioner
Versus
Notified Area Committee,Manimajra
through its Secretary
...Respondent
CORAM; HON’BLE MR.JUSTICE ALOK SINGH
1. Whether Reporters of local news papers may be allowed to see
judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.S.P.Jain, Sr. Advocate
with Mr.Dheeraj Jain, Advocate
for the petitioner.
None for the respondent.
Alok Singh, J (Oral)
Learned Sr. Advocate appearing for the petitioner states that
territory of Notified Area Committee/Respondent had been merged in the
Municipal Corporation, Chandigarh, therefore, as on date, the petitioner
has no apprehension about the recovery of the taxes pursuant to the
impugned notice. He further states that he may be permitted to withdraw
this petition with liberty to file afresh, if Municipal Corporation,
Chandigarh proposes to take any step for recovery of tax amount.
Dismissed as withdrawn with the aforesaid liberty.
(Alok Singh)
September 06, 2011 Judge
BB