Gujarat High Court High Court

Reliance vs State on 26 September, 2008

Gujarat High Court
Reliance vs State on 26 September, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7708/1998	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7708 of 1998
 

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

RELIANCE
INDUSTRIES LTD. & 1 - Petitioners
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

====================================Appearance
: 
MR KS NANAVATI, SENIOR ADVOCATE WITH MR
PRANAV G DESAI for Petitioners. 
MR SN SHELAT, SENIOR ADVOCATE WITH
MR NV ANJARIA for Respondent No.
2. 
====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 26/09/2008 
ORAL ORDER

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

Mr.

K.S. Nanavati, learned Senior advocate appearing with Mr. Pranav G.
Desai for the petitioners submits that without prejudice to the
rights and contentions of the petitioners, the petitioners intend to
take the benefit of waiver scheme about which Notified Area Officer
has addressed a letter dated 30.07.2008. The petitioners will
deposit Rs.16,03,19,969/- payable under the Scheme. Mr. S.N. Shelat,
learned Senior advocate appearing with Mr. N.V. Anjaria for
respondent No.2 submits that the said amount will be accepted by the
Notified Area Officer subject to the final outcome of the petition
and the said amount shall be kept in a separate Bank account.

The
hearing of the petition is adjourned to 3rd week of
November, 2008. Sd/-

[K.

A. PUJ, J.]

Sd/-

[RAJESH
H. SHUKLA, J.]

Savariya

   

Top