SCA/8390/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8390 of 2008 ========================================================= DIR MEGHA PVT LTD - Petitioner(s) Versus TORRENT POWER LTD - Respondent(s) ========================================================= Appearance : MR VIREN G DAVE for Petitioner(s) : 1, None for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 27/06/2008 ORAL ORDER
This
matter was listed yesterday i.e. On 26.6.2008 for hearing. However,
on the request of learned Advocate Mr. Dave the said matter was
adjourned to 1st July, 2008, in order to enable him to
take necessary instructions from his client. However, today Mr. Dave
has requested this Court to take up this matter on Board as his
client is ready to deposit 80 % amount of Assessment Notice before
the Registrar of this Court. Hence, at the request of learned
Advocate Mr. Dave the matter is heard today.
Rule
returnable on 15th July, 2008.
Ad-interim
relief in terms of Para : 6(C) till then on condition that petitioner
shall deposit 80% amount of Assessment Notice before the Registrar of
this Court on or before 30th June, 2008.
Direct
service permitted.
Date
: June 27, 2008 (Z.K.SAIYED,J.)
sas