Gujarat High Court Case Information System
Print
SCA/4415/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4415 of 2009
With
SPECIAL
CIVIL APPLICATION No. 4416 of 2009
with
SPECIAL
CIVIL APPLICATION No. 4417 of 2009
With
SPECIAL
CIVIL APPLICATION No. 4422 of 2009
To
SPECIAL
CIVIL APPLICATION No. 4425 of 2009
=========================================================
NARMADA
MANEKLAL PANCHAL - 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 AKIL KURESHI
Date
: 13/12/2010
ORAL
ORDER
It
is not in dispute that against the orders impugned in these
petitions, remedy of statutory appeal is available. The petitioners
have approached this Court without availing of such appellate
remedy. Looking to the facts and circumstances of the cases, I do
not find it appropriate to entertain these petitions without
exhausting the appellate remedy. It would be, therefore, open for
the petitioners to challenge the impugned orders before the appellate
forum.
Counsel
for the petitioners stated that the petitions were filed shortly
after the impugned orders were communicated to the petitioners.
Under the circumstances, if such appeals are filed within three weeks
from today, the appellate authority shall entertain the same on
merits bearing in mind that the petitioners, in the meantime, were
bonafide pursuing their remedy before this Court. All the petitions
stand disposed of accordingly.
(Akil
Kureshi, J.)
(vjn)
Top