Gujarat High Court
Crown vs State on 4 September, 2008
Gujarat High Court Case Information System
Print
SCA/11002/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11002 of 2008
======================================
CROWN
INTERNATIONAL PVT. LTD. THRO DIRECTOR-KAMILBHAI KASAM- - Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
======================================
Appearance
:
MR RC KAKKAD for Petitioner.
MR
SUNIT SHAH, GP for Respondent.
None for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 04/09/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Notice
returnable on 09.09.2008. The
respondents are hereby directed to file affidavit-in-reply explaining
as to how security of Rs.7.50 Lacs is demanded from the petitioner.
Despite the notice being issued by this Court, it is open for the
petitioner to get the Crane released from the respondents on
furnishing security or on deposit of Rs.5 Lacs before this Court. It
goes without saying that on deposit of Rs.5 Lacs before this Court by
the petitioner, the Crane in question would be released forthwith.
It is also open for the respondents to proceed with the assessment,
if any, in the matter.
Sd/- Sd/-
[K. A. PUJ, J.] [R.
H. SHUKLA, J.]
Savariya
Top