Gujarat High Court High Court

West vs Enforcement on 23 July, 2010

Gujarat High Court
West vs Enforcement on 23 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13043/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 13043 of 2009
 

In


 

FIRST
APPEAL No. 5536 of 2008
 

 
 
=====================================================
 

WEST
INN LIMITED - Petitioner(s)
 

Versus
 

ENFORCEMENT
DIRECTORATE MINISTRY OF FINANCE & COMPANY - Respondent(s)
 

=====================================================
Appearance : 
Mr.Soparkar,learned
senior advocate with MR AMAR N BHATT for
Petitioner(s) : 1, 
MR HRIDAY BUCH for Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

			Date
: 23/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. The
present application is for interim injunction, against the operation
and implementation of the order passed by the Appellate Tribunal,
pending the First Appeal.

2. Heard
Mr.Soparkar,learned senior advocate with Mr.Bhatt for the applicant
and Mr.Hriday Buch for the respondent.

3. We
would have recorded reasons, however, the learned counsel appearing
for both the sides have not invited the reasons. Therefore, we find
it proper not to record the reasons.

4. Suffice
it to say that there is a question of jurisdiction of the Appellate
Tribunal, which goes to the root of the matter and if the contention
of the applicant-appellant is accepted, the whole order would be
vitiated.

5. Hence
considering the facts and circumstances, the operation and
implementation of the order passed by the Appellate Tribunal dated
27-6-2008, which is impugned in the First Appeal, shall remain
stayed.

6. The
application is disposed of accordingly.

(Jayant Patel,J)

(Smt.Abhilasha Kumari,J)

arg

   

Top