Gujarat High Court High Court

Enforcement vs Dairy on 30 August, 2010

Gujarat High Court
Enforcement vs Dairy on 30 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9184/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9184 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1653 of 2003
 

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

 

ENFORCEMENT
DIRECTORATE - Petitioner(s)
 

Versus
 

DAIRY
DEN (INDIA) LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RM CHHAYA for
Petitioner(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 30/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.R.M.Chhaya,
learned advocate for the applicant states that the respondent is not
accepting the service of Rule inspite of efforts put by the applicant
on known addresses of the respondent. Therefore, applicant has also
filed Civil Application for effecting substituted service of the
respondent. Therefore, same may also be listed along with this
application.

Upon
his request this matter is adjourned to 3.9.2010.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top