Gujarat High Court Case Information System
Print
SCA/7708/1998 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7708 of 1998
====================================
RELIANCE
INDUSTRIES LTD. & 1 - Petitioners
Versus
STATE
OF GUJARAT & 1 - Respondents
====================================Appearance
:
MR KS NANAVATI, SENIOR ADVOCATE WITH MR
PRANAV G DESAI for Petitioners.
MR SN SHELAT, SENIOR ADVOCATE WITH
MR NV ANJARIA for Respondent No.
2.
====================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 26/09/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Mr.
K.S. Nanavati, learned Senior advocate appearing with Mr. Pranav G.
Desai for the petitioners submits that without prejudice to the
rights and contentions of the petitioners, the petitioners intend to
take the benefit of waiver scheme about which Notified Area Officer
has addressed a letter dated 30.07.2008. The petitioners will
deposit Rs.16,03,19,969/- payable under the Scheme. Mr. S.N. Shelat,
learned Senior advocate appearing with Mr. N.V. Anjaria for
respondent No.2 submits that the said amount will be accepted by the
Notified Area Officer subject to the final outcome of the petition
and the said amount shall be kept in a separate Bank account.
The
hearing of the petition is adjourned to 3rd week of
November, 2008. Sd/-
[K.
A. PUJ, J.]
Sd/-
[RAJESH
H. SHUKLA, J.]
Savariya
Top