Gujarat High Court Case Information System
Print
SCA/9263/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9263 of 2010
=========================================================
VAMA
EXPORTS LIMITED THROUGH CHAIRMAN AND MANAGING DIRECTOR -
Petitioner(s)
Versus
UNION
OF INDIA THRO'DIRECTOR OF ENFORCEMENT & 3 - Respondent(s)
=========================================================
Appearance :
MR
SATISH SUNDAR WITH CHETAN PANDYA FOR SV RAJU ASSOCIATES for
Petitioner(s) : 1,
MR RM CHHAYA FOR Respondent(s) : 1 to 3
None for respondent No.-
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 06/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
This
petition has been preferred seeking directions to respondent Nos. 2
and 3 to de-freeze the Cash Credit Account No.372005060000102 and
Current Account No.372001010036515 maintained by the petitioner with
respondent No.4, namely, Union Bank of India, Ashram road Branch,
C.U.Shah Chambers, Ashram Road, Ahmedabad.
Learned
Senior Standing Counsel appearing for respondent Nos. 1 to 3 states
under instructions from Shri Rajesh Pandey, Deputy Director,
Enforcement Directorate, Ahmedabad that respondent-Authorities shall
communicate to respondent No.4 that the 2 (two) accounts mentioned
herein before shall no longer remain under attachment and stand
de-freezed on and from 7th October, 2010.
In
light of the aforesaid statement, grievance ventilated in the
petition does not survive and hence, learned advocate for the
petitioner seeks permission to withdraw the petition under
instructions. Permission granted. Petition stands disposed of as
withdrawn in the circumstances. Notice discharged.
(D.A.MEHTA,
J.)
(H.N.DEVANI,
J.)
(ashish)
Top