SCA/8004/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8004 of 2008 ================================================= REGENT LABORATORIES PVT LTD - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ================================================= Appearance : MRS MAUNA M BHATT for Petitioner(s) : 1,MR MANISH R BHATT for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 3. MR DEVANG D TRIVEDI for Respondent(s) : 3, ================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 26/08/2008 ORAL ORDER
1. Mr.Darshan
Narottam Palan is present before the Court and tenders an
unconditional apology on affidavit incorporating an undertaking to
the effect that an amount of Rs.15 lacs will be paid on or before
30.09.2008, subject to the orders passed by GBIFR. The undertaking
is also to the effect that the person concerned will not deal with
the residential plots, which are mortgaged in favour of GSFC,
situated at village Vanana, District Porbandar belonging to his
father, of whom the person concerned is the Power of Attorney Holder
will not be dealt with or disposed of. The undertaking is taken on
record. The unconditional apology is also accepted.
2. The
learned advocate for the petitioner apprises the Court that the
hearing before the GBIFR is on 15.09.2008.
The
matter is adjourned to 17.09.2008.
(RAVI
R.TRIPATHI, J.)
*Shitole