Gujarat High Court High Court

Oracle vs State on 8 July, 2008

Gujarat High Court
Oracle vs State on 8 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/653/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 653 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 22893 of 2007
 

With


 

CIVIL
APPLICATION No. 7525 of 2008
 

In
LETTERS PATENT APPEAL No. 653 of 2008
 

 
 
===============================================


 

ORACLE
ENGINEER COMPANY PVT LTD & 8 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================== 
Appearance
: 
MR
VM PANCHOLI for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=============================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Leave
to amend.

Mr.

V.M. Pancholi, learned counsel for the appellant-Company, states that
the appellant-Company is ready and willing to pay Rs.55 lakhs to
respondent no.3-Gujarat State Financial Corporation (G.S.F.C.) and
that the appellant-Company is also ready and willing to deposit Rs.11
lakhs in the Registry of this Court within one week from today.

Mr.

Pancholi submits that the above offer is being made against the price
of Rs.42 lakhs which G.S.F.C. is otherwise going to receive from the
auction-purchaser.

Upon
an undertaking being filed by the Director of the appellant-Company
that a sum of Rs.11 lakhs will be deposited with the Registry by an
account payee demand draft within one week from today and that the
appellant-Company shall also pay the remaining Rs.44 lakhs to
G.S.F.C. within six months from today as per the Government Scheme
dated 12.05.2004, notice to the respondents returnable on 18.07.2008.
Till then, the respondents shall maintain status quo qua the
property in question and shall not handover the possession of the
unit to the auction-purchaser.

Direct
service permitted today.

(M.S.

SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

[sn
devu] pps

   

Top