High Court Patna High Court - Orders

M/S Aman Enterprises vs Arun Ramanathan &Amp; Ors. on 14 July, 2010

Patna High Court – Orders
M/S Aman Enterprises vs Arun Ramanathan &Amp; Ors. on 14 July, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No 867 of 2010
                         M/S AMAN ENTERPRISES
                                 Versus
                        ARUN RAMANATHAN & ORS
                                -----------

2 14.07.2010 Mr M K Rai, SSC assisted by Ms Kalpana, CGC files a

counter affidavit on behalf of Union of India stating that the petitioner

must comply with Clause 2.15 of the Handbook of Procedures in relation

to issuance of Duplicate Copies of Export-Import

Lincence/Certificate/Authorisation/Permissions/CCPs. Learned counsel

for the petitioner states that he has complied with the said Clause except

sub-clause a thereof as no demand has been raised by the Department in

that regard. He would like to take further instructions in the matter.

Let the matter come up next week under the same heading.

    M.E.H./                                              (Navaniti Prasad Singh)