Gujarat High Court Case Information System
Print
CA/9187/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9187 of 2009
In
FIRST
APPEAL (STAMP) No. 1955 of 2003
=========================================================
ENFORCEMENT
DIRECTORATE - Applicant(s)
Versus
JYOTI
EXPORTS (I) LTD.& ITS DIRECTOR RADHESYAM BHUTIYANI - Opponent(s)
=========================================================
Appearance
:
MR
NISHANT LALAKIA for MR RM CHHAYA
for
Applicant(s) : 1,
Opponent :
UNSERVED,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/02/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
This
Application is placed before us by the registry. According to the
registry, the applicant has failed to comply with our direction dated
11th February 2010 in respect of the unserved opponent
no.1.
Learned
advocate Mr.Lalakia has appeared for the applicant. He agrees to
furnish true and complete address of the opponent no.1 within two
days from today.
The
applicant will, within two days from today, furnish the true and
complete address of the opponent no.1.
Notice
of rule be issued to the opponent no.1 afresh, to be made returnable
on 8th April 2010.
(K.M.Thaker,
J.) (Ms.R.M.Doshit, J.)
/moin
Top