Gujarat High Court High Court

Regent vs State on 30 May, 2008

Gujarat High Court
Regent vs State on 30 May, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8004/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8004 of 2008
 

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


 

REGENT
LABORATORIES PVT LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MRS
MAUNA M BHATT for Petitioner(s) : 1,MR MANISH R
BHATT for Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s)
: 1, 
None for Respondent(s) : 2 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/05/2008 

 

 
 
ORAL
ORDER

1. The
petitioner will pay an amount of Rs.5 Lac on or before 4.6.2008 and
Rs.15 Lacs on or before 30.6.2008. The petitioner will file an
undertaking on or before 1:00 p.m. on 31.5.2008 stating that he will
abide by the aforesaid condition.

2. Upon
filing of the undertaking by the petitioner, notice returnable on
17.6.2008.

3. On
compliance of the aforesaid conditions, the implementation and
operation of the public notice dated 22.5.2008 qua the petitioner
only, shall be stayed until 16.6.2008.

4. The
petitioner will also incorporate in the undertaking his assurance
that on failure to comply with the condition, it will be open for the
respondents to proceed with auction and the costs for the same shall
be borne by the petitioner.

5. The
above arrangement is without prejudice to the petitioner’s contention
with regard to the quantification.

Direct
service is permitted.

(K.M.

THAKER, J.)

ynvyas