Gujarat High Court Case Information System
Print
FA/140520/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1405 of 2007
=========================================================
ADAM
VALI DUKA - Appellant(s)
Versus
DY.COLLECTOR
OF ENFORCEMENT-I - Defendant(s)
=========================================================
Appearance
:
MR
BS PATEL for
Appellant(s):1,MRS RANJAN B PATEL for Appellant(s):1,
MR HARIN P
RAVAL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Heard
Shri B.S. Patel, learned counsel appearing for the appellant.
ADMITTED.
However, considering the nature of reliefs prayed for in the appeal
and the relevant scheme of FERA, the appellant is directed to
deposit the remaining 30% amount of the original amount of penalty
with the Registry of this Court within a period of four weeks from
today, failing which appropriate further orders shall be passed or
the department can initiate appropriate proceedings for recovery of
amount of penalty, irrespective of pendency of the present appeal.
The
formal service of notice is waived by Shri Harin P. Raval, learned
Assistant Solicitor General, appearing for the respondent.
(C.K.
Buch, J)
(H.B.
Antani, J)
Aakar
Top