Gujarat High Court
Dipak vs The on 8 July, 2008
Gujarat High Court Case Information System
Print
SCA/6341/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6341 of 2008
=========================================================
DIPAK
JASHVANTLAL PANCHAL & 1 - Petitioner(s)
Versus
THE
DEPUTY DIRECTOR DIRECTOR OF ENFORCEMENT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Petitioner(s) : 1
- 2.
NOTICE
SERVED BY DS for
Respondent(s) : 1,
MR
MRUGEN K PUROHIT for
Respondent(s) : 1,
DS
AFF.NOT FILED (N) for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 08/07/2008
ORAL
ORDER
Mr.Kapadia,
learned Counsel for the petitioner, states that pending the
petition, as the order has been passed by the Authority, against
which there is a statutory remedy of preferring appeal before the
appellate Tribunal, the petitioner is desirous to withdraw the
present petition with liberty to prefer appeal.
Permission
granted. Disposed of as withdrawn. It is clarified that the present
order shall not operate as a bar for the petitioner in preferring
the appeal in accordance with law. Notice discharged. No order as
to costs.
8.7.2008 (Jayant
Patel, J.)
vinod
Top