Gujarat High Court
Saurashtra vs Chhaya on 27 April, 2010
Gujarat High Court Case Information System
Print
SCA/4361/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4361 of 2010
=====================================
SAURASHTRA
CHEMICALS LTD ERSTWHILE VXL INDIA LTD - Petitioner(s)
Versus
CHHAYA
NAGARPALIKA & 2 - Respondent(s)
=====================================
Appearance
:
MR KS NANAVATI, SENIOR ADVOCATE for NANAVATI
ASSOCIATES for Petitioner(s) : 1,
MR ND NANAVATY, SENIOR ADVOCATE
for NANAVATY ADVOCATES for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/04/2010
ORAL
ORDER
1.0 After
the matter is heard for some time the learned senior advocate Mr. KS
Nanavati for the petitioner requested that he be granted some time to
produce necessary documents showing that ‘what permissions are
obtained by the present petitioner in connection with the captive
power plant’.
2.0 The
petitioner company is directed to deposit further Rs.50 lakhs
with the Court on or before the next date of hearing i.e. 29th
April 2010. In the event the amount is deposited, the Registry
is directed to deposit that amount in Fixed Deposit for a minimum
term earning maximum interest.
[
Ravi R. Tripathi, J. ]
hiren
Top