Gujarat High Court High Court

Enforcement vs Unknown on 11 February, 2010

Gujarat High Court
Enforcement vs Unknown on 11 February, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9187/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9187 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1955 of
2003 
=========================================================

 

ENFORCEMENT
DIRECTORATE - Applicant(s)
 

Versus
 

JYOTI
EXPORTS (I) LTD.& ITS DIRECTOR RADHESYAM BHUTIYANI - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RM CHHAYA for
Applicant(s) : 1, 
RULE UNSERVED for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 11/02/2010  
ORAL ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

The
opponent No.1 is reported unserved for want of true address. The
applicant will furnish true and complete address of the opponent No.1
within 1 week from today.

Notice
of rule be issued to the opponent No.1 afresh, to be made returnable
on 25th March 2010.

[Ms.

R.M.Doshit, J.]

[K.M.Thaker,
J.]

kdc

   

Top