IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No 867 of 2010
M/S AMAN ENTERPRISES
Versus
ARUN RAMANATHAN & ORS
-----------
2 14.07.2010 Mr M K Rai, SSC assisted by Ms Kalpana, CGC files a
counter affidavit on behalf of Union of India stating that the petitioner
must comply with Clause 2.15 of the Handbook of Procedures in relation
to issuance of Duplicate Copies of Export-Import
Lincence/Certificate/Authorisation/Permissions/CCPs. Learned counsel
for the petitioner states that he has complied with the said Clause except
sub-clause a thereof as no demand has been raised by the Department in
that regard. He would like to take further instructions in the matter.
Let the matter come up next week under the same heading.
M.E.H./ (Navaniti Prasad Singh)