Gujarat High Court
Sahyog vs Gujarat on 17 September, 2008
Gujarat High Court Case Information System
Print
SCA/30028/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 30028 of 2007
=========================================================
SAHYOG
CORPORATION - Petitioner(s)
Versus
GUJARAT
STATE FINANCIAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance :
MR
BS PATEL for Petitioner(s) : 1,MRS RANJAN B PATEL
for Petitioner(s) : 1,
MR AS ASTHAVADI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 17/09/2008
ORAL
ORDER
Heard
Mr.Patel for the petitioner and Mr.Asthavadi for GSFC for
confirmation of the interim relief.
Prima
facie it appears that GSFC having offered OTS and having received the
full amount, cannot be permitted to back out on the ground that the
amount of subsidy would not be given credit of while offering OTS
though at the relevant point of time, it was agreed.
Hence,
ad interim relief granted earlier shall continue as interim relief,
but on the condition that the petitioner also shall not transfer or
alienate the unit without express leave of this Court.
(JAYANT PATEL, J.)
*bjoy
Top