Gujarat High Court High Court

Jitesh vs Deputy on 13 December, 2010

Gujarat High Court
Jitesh vs Deputy on 13 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15469/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15469 of 2010
 

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

 

JITESH
KISHORBHAI JIWANI - Petitioner(s)
 

Versus
 

DEPUTY
DIRECTOR DIRECTOR OF ENFORCEMENT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NM KAPADIA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/12/2010 

 

ORAL
ORDER

Heard
learned advocate Mr.N.M. Kapadia for the petitioner. As an appeal is
maintainable against the order impugned, the present petition is not
maintained. However, at the request of the learned advocate for the
petitioner it is clarified that if such an appeal is filed within two
weeks from today the appellate authority will entertain the same and
will consider the appeal bearing in mind that the petitioner was bona
fidely before this Court. The petition is disposed with above
observation.

(RAVI
R. TRIPATHI, J.)

karim

   

Top