Gujarat High Court
Enforcement vs Unknown on 11 February, 2010
Gujarat High Court Case Information System
Print
CA/9187/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9187 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 1955 of
2003
=========================================================
ENFORCEMENT
DIRECTORATE - Applicant(s)
Versus
JYOTI
EXPORTS (I) LTD.& ITS DIRECTOR RADHESYAM BHUTIYANI - Opponent(s)
=========================================================
Appearance
:
MR
RM CHHAYA for
Applicant(s) : 1,
RULE UNSERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 11/02/2010
ORAL ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
The
opponent No.1 is reported unserved for want of true address. The
applicant will furnish true and complete address of the opponent No.1
within 1 week from today.
Notice
of rule be issued to the opponent No.1 afresh, to be made returnable
on 25th March 2010.
[Ms.
R.M.Doshit, J.]
[K.M.Thaker,
J.]
kdc
Top