Gujarat High Court Case Information System
Print
SCA/1103220/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11032 of 2008
=========================================
SUZLON
INFRASTRUCTURE LIMITED - Petitioner(s)
Versus
UNION
OF INDIA & 5 - Respondent(s)
=========================================
Appearance
:
NANAVATI ASSOCIATES for
Petitioner(s) : 1,
MR HARIN P RAVAL for Respondent(s) : 1,
None
for Respondent(s) : 2 - 6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 05/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Leave
to amend.
Rule
returnable on 24.9.2008. Mr. Harin P. Raval, learned Asst. Solicitor
General, appearing for respondent Nos. 1 & 6 waives service of
notice of rule. Direct service for the rest of the respondents.
Since
Special Civil Application No. 9656/08 and Special Civil Application
No. 9713/08 and other cognate matters involving the identical issue
have already been admitted by this court and ad-interim relief is
granted in those matters, in the present matter also ad-interim
relief is granted in terms of Para 27C(ii), whereby the concerned
respondents are hereby restrained from refusing admission/entry of
goods supplied by the Domestic Tariff Area Units to the petitioner
only on the ground of non-payment of export duty and on the condition
that the petitioner will furnish bond/corporate surety and bank
guarantee of 10% of the duty value, till then.
(K.A.
Puj, J.)
(Rajesh
H. Shukla, J.)
(hn)
Top