Gujarat High Court
Vama vs Union on 22 September, 2010
Gujarat High Court Case Information System
Print
SCA/9263/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9263 of 2010
=========================================
VAMA
EXPORTS LIMITED THROUGH CHAIRMAN AND MANAGING DIRECTOR -
Petitioner(s)
Versus
UNION
OF INDIA THRO'DIRECTOR OF ENFORCEMENT & 3 - Respondent(s)
========================================
Appearance
:
SVRAJUASSOCIATES
for Petitioner(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 22/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
The
matter is heard to some extent. The learned advocate has made
various submissions. Certain averments are made in the affidavit
in-reply, to which the learned counsel appearing for the petitioner
wants to place on record affidavit in-rejoinder. Accordingly, time
is granted to file affidavit in-rejoinder. The matter is adjourned
to 23.9.2010.
[K.A.PUJ,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top