Citation : 2021 Latest Caselaw 1174 HP
Judgement Date : 22 February, 2021
THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
CWP Nos. 2254, 2255 & 2256 of
2017
.
Decided on: 22.02.2021
CWP No. 2254 of 2017
Gillette India Limited .......Petitioner
Versus
Assistant Excise & Taxation Commissioner and others.
......Respondents
CWP No. 2255 of 2017
Proctor & Gamble Hygiene & Healthcare .......Petitioner
Versus
Assistant Excise & Taxation Commissioner and others.
......Respondents
CWP No. 2256 of 2017
Proctor & Gamble Home products .......Petitioner
Versus
Assistant Excise & Taxation Commissioner and others.
......Respondents
Coram
The Hon'ble Mr. Justice L. Narayana Swamy, Chief Justice.
The Hon'ble Mr. Justice Ravi Malimath, Judge.
Whether approved for reporting?1
For the petitioner(s): Mr. Juvraj Bindra, Advocate (in
all the petitions).
For the respondents: Mr. Ajay Vaidya, Senior
Additional Advocate General.
(Through video conferencing)
L. Narayana Swamy, Chief Justice. (Oral)
The petitioners have filed memo for withdrawal of
these writ petitions reserving liberty to approach the Government
under the Legacy Scheme, 2019.
Whether the reporters of Local Papers may be allowed to see the judgment? Yes.
2. The learned Senior Additional Advocate General
submits that withdrawal may be permitted only and in respect of
.
other submissions with regard to deposit made in compliance to
orders passed by this Court, he may not be permitted to withdraw
the said amount.
3. We have heard the learned counsel for the petitioner
and learned Senior Additional Advocate General for the respondent.
In the light of the submissions made, writ petitions are permitted to
be withdrawn reserving liberty to approach the Government under
the Legacy Scheme, 2019 and the deposits made in compliance to
the orders passed by this Court on 23.04.2019 are also permitted to
be withdrawn since the petitioner is withdrawing these writ
petitions.
4. With the above observations, the writ petitions are
dismissed as withdrawn with liberty as prayed for. It is for the
respondent-State to proceed in accordance with law. The interim
protection given pursuant to the orders passed by this Court also
stand dissolved. Pending application(s), if any, shall also stand
disposed of.
( L. Narayana Swamy )
Chief Justice
February 22, 2021 ( Ravi Malimath )
(naveen) Judge
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!