Gujarat High Court Case Information System
Print
SCA/4022/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4022 of 2009
======================================
BG
EXPLORATION & PRODUCTION INDIA LTD. (FORMERLY ENRON OIL & &
1 - Petitioner
Versus
STATE
OF GUJARAT & 4 - Respondents
======================================
Appearance
:
MR ND
NANAVATY, Senior Advocate with MR
SUDHIR M MEHTA for Petitioner.
MS MAITHILI MEHTA, AGP for
Respondent No.1.
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
MR SANJAY A MEHTA for Respondent No. 4.
MR RM CHHAYA for
Respondent No. 5.
MR HRIDAY BUCH for Respondent No. 5.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 27/01/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Heard
Mr. N.D. Nanavaty, learned Senior Counsel appearing with Mr. Sudhir
M. Mehta for the petitioner and Ms. Maithili Mehta, learned Assistant
Government Pleader appearing for the respondent No.1.
This
Court has issued notice on 15.05.2009 and ad-interim relief was
granted by the Court directing the respondents not to make any
coercive recovery, in view of the statement made on behalf of the
petitioner that against the amount of Rs.17,48,24,718/-, an amount of
Rs.29,72,03,574/- has already been deposited. Thereafter, ad-interim
relief was continued from time to time. This Court has passed an
order in Special Civil Application No.9871 of 2008 on 04.09.2008
listing the said matter along with Special Civil Application
Nos.2071, 2084 & 3119 of 2004 and Special Civil Application
No.11677 of 2007. All the said Special Civil Applications were
admitted by this Court. Since the issue involved in the present
petition is similar to that of the above referred Special Civil
Applications, the present petition is also admitted. Ms. Maithili
Mehta, learned Assistant Government Pleader waives service of notice
of rule on behalf of respondent No.1.
To
be heard with Special Civil Applications No.2071, 2084, 3119 of 2004,
11677 of 2007 and 9871 of 2008 on 25.02.2010. Ad-interim relief
granted earlier shall continue as interim relief during the pendency
and final disposal of this petition.
Sd/-
[K. A. PUJ, J.]
Sd/-
[RAJESH H. SHUKLA,
J.]
Savariya
Top