Gujarat High Court Case Information System
Print
CA/12705/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 12705 of 2008
In
SPECIAL
CIVIL APPLICATION No. 9656 of 2008
==========================================
ESSAR
STEEL LIMITED & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 5 - Respondent(s)
=========================================
Appearance :
NANAVATI
ASSOCIATES for Petitioner(s) : 1 - 2.
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
==========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 24/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Leave
to add the Commissioner of Central Excise & Customs,
Visakhapatanam-I and the Assistant Commissioner of Central Excise,
Division-III, Visakhapatanam, 4th Floor, Srinivasa Plaza,
HIG-244, Sector-IV, MVP Colony, Visakhapatnam 530 017 as respondents
No.7 and 8.
Rule
returnable on 12th November, 2008. The question of
territorial jurisdiction will be fully examined on the returnable
date.
Having
heard the learned counsel for the parties for some time, we direct
that the ad-interim order passed on 25th July, 2008 shall
be complied with by all the respondents till the next date of
hearing.
Direct
service is permitted today.
[M.S.SHAH,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top