Punjab-Haryana High Court
Union Of India vs State Bank Of Bikaner And Jaipur … on 5 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
L.P.A.No.24 of 2008
Date of Decision : 05.02.2009
Union of India .....Appellant
versus
State Bank of Bikaner and Jaipur and others .....Respondents
CORAM : HON'BLE MR.JUSTICE UMA NATH SINGH.
HON'BLE MR.JUSTICE A.N.JINDAL.
Present : Ms.Renu Bala Sharma, Advocate, Central Government
Standing Counsel, for Union of India.
Ms.Manpreet Kaur, Advocate, for
Mr.G.S.Gill, Advocate, for respondent No.1.
Mr.Anil Shukla, Advocate, for respondent No.2.
-.-
UMA NATH SINGH, J.
Learned counsel for respondent No.2 states that the respondent
has paid the tax amount and the property in question has been released.
According to learned counsel, now nothing survives in this matter, hence,
this LPA is disposed of as such.
(UMA NATH SINGH)
JUDGE
05-02-2009 (A.N.JINDAL)
Mohinder JUDGE