IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.284 of 2009
Date of decision: 10.9.2009
Tarun Mehta and others ......Petitioner(s)
Versus
Shiv Apoorva Kumar Singh ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Parampal Singh, Advocate for Mr. Hari Om Attri, Advocate
for the petitioner.
Mr. Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J.(Oral)
In response to the show cause notice issued by this Court,
short reply by way of affidavit of Sh. Apoorva Kumar Singh, IAS, the then
Excise and Taxation Commissioner, Haryana, has been filed wherein it has
been submitted that in compliance of the order dated 24.12.2008 passed
by this Court in CWP No.21835 of 2008, speaking order dated 1.7.2009,
attached as Annexure R-1 with the reply, has been passed.
In view of the aforesaid order, I am not inclined to proceed
further in this contempt petition.
Rule discharged.
However, the petitioner shall be at liberty to challenge the
aforesaid order Annexure R-1 in accordance with law.
September 10, 2009 (RAKESH KUMAR GARG) ps JUDGE