IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No 4624 of 1996
in
CIVIL APPLICATION NO. 4046 OF 1996
in
SPECIAL CIVIL APPLICATIONNo 459 of 1996
--------------------------------------------------------------
AVANI ESTERS AND CHEMICALS
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
MR BHARAT T RAO for Petitioners
MR BP TANNA for Respondent No. 1
GOVERNMENT PLEADER for Respondent No. 2
--------------------------------------------------------------
CORAM : MR.JUSTICE R.A.MEHTA and
MR.JUSTICE M.S.SHAH
Date of Order: 24/07/96
ORAL ORDER
Having heard the learned Advocates for the
parties and in view of the letter dated 26.6.1996 of M/s.
Riddhi Chemicals and the Invoice of Hindustan Organic
Chemicals Ltd. dated 21.5.1996 we are satisfied that
there was some misunderstanding on the part of the
learned Advocate for the applicant with regard to the
valuation of the goods. We are satisfied that the
valuation may be about Rs.35 lacs.
In view of the above, we modify our order dated
10.5.1996 only to the extent that instead of depositing
Rs.14 lacs in the Fixed Deposit as mentioned in the said
order, the applicant shall deposit a sum of Rs.five lacs
in Fixed Deposit and the Fixed Deposit receipt will be
produced in this Court within three weeks from to-day.
( R.A.Mehta J. )
( M.S.Shah J.)