Gujarat High Court High Court

====================================== vs None For on 26 March, 2010

Gujarat High Court
====================================== vs None For on 26 March, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3693/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3693 of 2010
 

 
======================================
 

STANDARD
MATERIALS AGENCIES PVT LTD THROUGH DIRECTOR 

 

Versus
 

NATIONAL
SMALL INDUSTRIES CORPORATION THRO'SECRETARY AND OTHERS
 

====================================== 
Appearance
: 
MR JAL SOLI UNWALA for
Petitioner. 
None for
Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 26/03/2010 

 

ORAL
ORDER

1. NOTICE
returnable on 29th
March 2010. It was vehemently stated, on instructions of
Mr.K.G.Shah, who was personally present in the Court on behalf of the
petitioner as Director of the petitioner company, by Mr.Unwala that
the petitioner is ready and willing to immediately deposit with this
Court by Demand Draft in the name of Registrar of this Court the sum
of Rs.21,17,000/- (Rupees Twenty One Lac Seventeen Thousand only).
It was further stated that remaining amount covered by public notice
dated 24.2.2010 of the Mamlatdar, Alien Recovery, Ahmedabad, shall
also be similarly deposited before this Court on or before 30th
April 2010 and an undertaking on oath shall be filed herein on 29th
March 2010; after deducting from the total amount mentioned in the
public notice, the dues for which there has been settlement with the
Union of Workmen and in respect of which order dated 25.3.2010 of
this Court in Special Civil Application No.11959 of 2009 with Special
Civil Application No.11966 of 2009 is already made. It was clarified
that these amounts shall be deposited without prejudice to the rights
and contentions of the petitioner but without disputing the liability
to pay pursuant to aforesaid
public notice towards recovery to be effected in terms of the public
notice.

2. Subject
to and on condition of making payments in terms of the aforesaid
statement, ad-interim relief in terms of paragraph 8 (b) is granted
till the next date of hearing. The Demand Draft of Rs.21,17,000/-,
which is kept ready, shall be deposited with the registry today.
Direct service is permitted today.

(D.H.Waghela,
J.)

*malek

   

Top