Gujarat High Court
Adam vs Dy.Collector on 15 September, 2008
Gujarat High Court Case Information System
Print
FA/1405/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1405 of 2007
=========================================================
ADAM
VALI DUKA - Appellant(s)
Versus
DY.COLLECTOR
OF ENFORCEMENT-I - Defendant(s)
=========================================================
Appearance
:
MR
BS PATEL for
Appellant(s) : 1,MRS RANJAN B PATEL for Appellant(s) : 1,
MR HARIN
P RAVAL for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 15/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
After
some deliberations, in response to the query made by the Court as to
whether the appellant is ready to deposit some more amount of the
total amount of penalty imposed if the Court is inclined to admit the
appeal, Mr. Patel for the appellant states that he shall have to
obtain instructions.
Hence
adjourned to 18th September 2008. To be listed on 1st
Board.
[
C.K.BUCH, J. ]
mathew [
H.B.ANTANI, J. ]
Top