Gujarat High Court High Court

Vama vs Union on 22 September, 2010

Gujarat High Court
Vama vs Union on 22 September, 2010
Author: K.A.Puj,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9263/2010	 1/ 1	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
: 
SVRAJUASSOCIATES
for Petitioner(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 22/09/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

The
matter is heard to some extent. The learned advocate has made
various submissions. Certain averments are made in the affidavit
in-reply, to which the learned counsel appearing for the petitioner
wants to place on record affidavit in-rejoinder. Accordingly, time
is granted to file affidavit in-rejoinder. The matter is adjourned
to 23.9.2010.

[K.A.PUJ,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top