Gujarat High Court
Jitesh vs Deputy on 13 December, 2010
Gujarat High Court Case Information System
Print
SCA/15469/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15469 of 2010
=========================================================
JITESH
KISHORBHAI JIWANI - Petitioner(s)
Versus
DEPUTY
DIRECTOR DIRECTOR OF ENFORCEMENT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 13/12/2010
ORAL
ORDER
Heard
learned advocate Mr.N.M. Kapadia for the petitioner. As an appeal is
maintainable against the order impugned, the present petition is not
maintained. However, at the request of the learned advocate for the
petitioner it is clarified that if such an appeal is filed within two
weeks from today the appellate authority will entertain the same and
will consider the appeal bearing in mind that the petitioner was bona
fidely before this Court. The petition is disposed with above
observation.
(RAVI
R. TRIPATHI, J.)
karim
Top