Gujarat High Court High Court

Essar vs Union on 26 August, 2008

Gujarat High Court
Essar vs Union on 26 August, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9656/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9656 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 9713 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 9792 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 9806 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 10444 of 2008
 

To


 

SPECIAL
CIVIL APPLICATION No. 10446 of 2008
 
 
======================================
 

ESSAR
STEEL LIMITED & 1 - Petitioners
 

Versus
 

UNION
OF INDIA & 5 - Respondents
 

====================================== 
Appearance
: 
MR KEYUR GANDHI FOR NANAVATI
ASSOCIATES for Petitioners. 
DS AFF.NOT FILED (R) for Respondent(s)
: 1 - 3. 
MR HARIN P RAVAL for Respondent No. 1. 
RULE SERVED BY
DS for Respondent(s) : 4, 6, 
None for Respondent No.
5. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 26/08/2008 
COMMON ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Mr.

Harin P. Raval, learned Assistant Solicitor General appearing for
the respondents prays for time. Other side has no objection. All
these petitions are, therefore, adjourned to 23.09.2008. Ad-interim
relief granted earlier shall continue till then.

So
far as Special Civil Application Nos.10444, 10445 & 10446 of
2008 are concerned, Mr. Keyur Gandhi, learned advocate appearing for
Nanavati Associates for the petitioners has filed speaking to minute
on 20.08.2008 pointing out that while passing the interim order on
14.08.2008, this Court has directed the petitioners to furnish bond
/ corporate surety and Bank guarantee of 10% of the supply value.
He has submitted that bond / corporate surety and Bank guarantee of
10% of the duty value is to be furnished as per the arrangement and
hence, instead of 10% of the supply value, it should be 10% of the
duty value.

In
that view of the matter, paragraph 4 of the order dated 14.08.2008
passed by this Court should be read as under :-

The
petitioners will furnish bond / corporate surety and Bank guarantee
of 10% of the duty value.

Office
is directed to modify the order to the above extent. This note for
speaking to minutes is accordingly disposed of.

					Sd/-				   Sd/-
 

				[K. A. PUJ, J.]		[B.
N. MEHTA, J.]
 

 


 

 


 

 


 

 


 
	 

Savariya


    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top