2010 INSC 0540 SUPREME COURT OF INDIA State of Punjab Vs. G.S. Randhawa C.A.No.3392 of 2007 (Dr. B.S. Chauhan and Swatanter Kumar JJ.) 03.06.2010 JUDGEMENT Dr. B.S.Chauhan, J. 1. We have heard Ms. Rachna Joshi Issar, learned counsel appearing for the appellant. In spite of notice, respondent did not enter appearance. We requested Sh. Vijay Hansaria, learned senior counsel for the respondent, to assist the Court as Amicus Curiae. 2. For the reasons recorded in Civil Appeal No. 5292 of 2004 date, the appeal stands allowed. Judgment and Order of the High Court dated 06.12.2006 is set aside and the Demand Notice is upheld. The appellant is entitled to make recovery in accordance with law. 1 SpotLaw