Gujarat High Court High Court

Sidmak vs Union on 27 August, 2010

Gujarat High Court
Sidmak vs Union on 27 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2389/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 2389 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 5028 of 2009
 

With


 

CIVIL
APPLICATION No. 13040 of 2009
 

In
 


LETTERS PATENT
APPEAL No. 2389 of 2009
 

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

 

SIDMAK
LABORATORIES (INDIA) PVT LTD - Appellant(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MIHIR JOSHI Sr Advocate for SINGHI & CO
for
Appellant 
MR PANKAJ S CHAMPANERI Addl. Solicitor General of India
for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			 THE  CHIEF  JUSTICE    MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER  27th August 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

After
taking into consideration the stand taken by the parties, it is not
desirable to decide the main issue whether the Central Government can
demand over-charged amount with interest or not, which actually is
required to be determined by the learned Single Judge after hearing
the parties. We are, therefore, of the view that instead of the
nature of stay, as ordered by the learned Single Judge, the
appellant-petitioner should be directed to pay 50% of the total
amount during the pendency of SCA No. 5028/2009. We accordingly
direct the petitioner to deposit a sum of
Rs. 32,00,000/= within
two weeks, subject to the decision of the case. The learned Single
Judge will decide whether the said amount, wrongly charged, should be
refunded back to the original petitioner or not. The order passed by
the learned Single Judge and the earlier orders passed by this Court
stand modified to the aforesaid extent.

SCA No. 5028/2009 is ordered to be listed before the concerned
learned Single Judge on 13th
September 2010 as the first case. We request the learned Single Judge
to decide the same without granting unnecessary adjournments to the
parties.

LPA & CA No. 13040/2009 stand disposed of with the aforesaid
observation and direction. No costs.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top