Gujarat High Court High Court

Union vs Dharamchand on 17 June, 2008

Gujarat High Court
Union vs Dharamchand on 17 June, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8216/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8216 of
2008 
=================================================
 

UNION
OF INDIA & 2 - Petitioner(s)
 

Versus
 

DHARAMCHAND
JAIN THE RECOVERY OFFICER & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR HARIN P RAVAL for Petitioner(s)
: 1 - 3. 
None for Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

             
			                and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 17/06/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)

Mr Harin Raval states
that petitioner No.3 ? Deputy Commissioner, Central Excise
Department, Ahmedabad regrets the language used in the letter dated
07.04.2008 (Annexure-G to the petition), the relevant extracts of
which are already quoted in the impugned order of the recovery
officer and Mr Raval further assures that the said officer shall not
repeat such mistake in future.

Mr Raval further
submits that the impugned order of the recovery officer is otherwise
also erroneous in law, in so far as the merits of the main dispute
are concerned.

NOTICE returnable on
07.07.2008. Till then, there shall be ad-interim stay of the
operation and implementation of the impugned order dated 15.05.2008
at Annexure-H to the petition.

Direct service is
permitted today.

[M.S. SHAH, J.]

[D.H.WAGHELA, J.]

mrpandya*

   

Top